High Court Kerala High Court

Rema vs State Of Kerala on 16 July, 2009

Kerala High Court
Rema vs State Of Kerala on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3857 of 2009()


1. REMA , W/O. ARAVINDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/07/2009

 O R D E R
                       K.T. SANKARAN, J.
                   ---------------------------
                     B.A. No.3857 of 2009
                ------------------------------------
             Dated this the 16th day of July, 2009

                           O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The petitioner

is the accused in Crime No.58/2009 of Kayamkulam Excise

Range.

2. The offences alleged against the petitioner are

under Sections 8(1) and (2) of the Abkari Act.

3. The prosecution case is that on 18/06/2009, the

petitioner was found transporting 5 litres of arrack. It is stated

that the petitioner could not be arrested as no woman

constable was available.

4. The learned counsel for the petitioner submitted

that the petitioner is suffering from Cancer, which has affected

her breast. The doctor has advised removal of her breast.

Annexure 3 medical certificate is relied on by the petitioner,

which would indicate that the petitioner was admitted in J.J.

Hospital, Krishnapuram from 27/05/2009 to 6/06/2009. The

B.A. No.3857/2009
Page numbers

certificate would also indicate that the petitioner was advised

to take rest for one month. The learned counsel for the

petitioner submitted that one breast of the petitioner was

already removed on an earlier occasion.

4. Taking into account the facts and circumstances of

the case, I am of the view that anticipatory bail can be

granted to the petitioner, in view of her state of health. There

will be a direction that in the event of the arrest of the

petitioner, the officer in charge of the police station shall

release her on bail on her executing bond for Rs.50,000/- with

two solvent sureties for the like amount to the satisfaction of

the officer concerned, subject to the following conditions:

A) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

C) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

D) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be

B.A. No.3857/2009
Page numbers

cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

scm