High Court Kerala High Court

Sarogam vs State Of Kerala on 20 January, 2010

Kerala High Court
Sarogam vs State Of Kerala on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 285 of 2010()


1. SAROGAM,D/O. CHELLAMMA, UDAYA SAROJA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :20/01/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                        B.A.No.285 of 2010
                  ---------------------------------------------
             Dated this the 20th day of January, 2010


                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.2 of 2010 of Vamanapuram Excise Range.

2. The offence alleged against the petitioner is under

Section 55(a) & (i) of the Abkari Act.

3. The prosecution case is that on 12.1.2010, the

petitioner was found in possession of 4.5 litres of Indian made

foreign liquor. The allegation is that the Indian made foreign

liquor was stored for sale. The petitioner was arrested on

12.1.2010 itself.

4. The learned counsel for the petitioner submitted that

the Indian made foreign liquor was purchased from the outlet of

the Beverages Corporation for being used in connection with the

engagement of the younger sister of the petitioner on 13th

January 2010. The petitioner is not involved in any other offence

of similar nature. It is submitted that the crime was registered

on the basis of a petition filed by the neighbour of the petitioner

BA No. 285/2010 2

who had enmity towards the petitioner and her family. It is also

stated that there is a civil dispute between the petitioner and her

neighbour, who gave the information to the police. It is also

submitted by the learned counsel for the petitioner that the

petitioner was admitted in the Medical College Hospital due to

chest pain and that she was discharged from the hospital.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

The petitioner shall be released on bail on her executing

bond for Rs.15,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-II, Nedumangad, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on alternate Mondays, till
the final report is filed or until further orders;

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

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

BA No. 285/2010 3

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

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

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl