IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 907 of 2007(R)
1. RADHIKA, AGED 33,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.SASIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 907/2007
-----------------------------
Dated this 20th day of March, 2007
O R D E R
The petitioner, a lady, who is the accused in
C.R.No.15/2007 of Mavelikara Excise Range for an offence
punishable under Section 55(g) of the Abkari Act for allegedly
having been found in possession of 60 litres of wash on
18.1.2007, seeks anticipatory bail.
2. According to the petitioner, she had been falsely
implicated in the case at the instance of her husband, who is not
on the cordial terms with the petitioner.
3. Having regard to the fact that the recovery of the
contraband liquid was from the Suraj Bhavanam bearing
Building No.8/324, which stands registered in the name of
Sureshkumar, the husband of the petitioner, and the petitioner
is primafacie found to be residing in Udaya Bhavanam bearing
Building No.7/57 and was named also in the ration card in
respect of that house, I am inclined to grant anticipatory bail to
the petitioner.
4. Accordingly, a direction is issued to the Investigating
Officer namely Excise Inspector, Mavelikara, to release the
petitioner on bail for a period of one month in the event of her
arrest in connection with the above case on her executing a
B.A.907/2007
2
bond for Rs. 10,000/- (Rupees ten thousand only) with two
solvent sureties each for the like amount to the satisfaction of
the Investigating officer and subject to the following
conditions:-
1. The petitioner shall make herself available for
interrogation as and when required by the
Investigating Officer.
2. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
she attempt to tamper with the evidence of
the prosecution.
3. Petitioner shall not commit any offence
while on bail.
4. The petitioner shall surrender before the
concerned Magistrate within the above period
of one month and seek regular bail.
5. If the petitioner commits breach of any of the above
conditions, the bail granted to her shall be liable to be cancelled.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.907/2007
3