IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2510 of 2008()
1. SAVITHRI, D/O.BHARATHI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/04/2008
O R D E R
V. K.MOHANAN, J.
------------------------------------------------
B.A. NO.2510 of 2008
-------------------------------------------------
Dated this the 22nd day of April, 2008.
O R D E R
Petitioner who is the accused in C.R.No. 23 of
2008 of Aryanad Excise Range for an offence punishable
under Secs.8(1) and (2) of the Abkari Act for having been
found in possession of 8 litres of illicit arrack seeks her
enlargement on bail. She was arrested on 10.2.2008.
2. I have heard the learned counsel for the
petitioner and the learned Public Prosecutor.
3. Having regard to the nature of the offences,
the duration of judicial custody of the petitioner and the
other circumstances of the case etc., I am inclined to
grant bail to the petitioner. Accordingly, the petitioner is
directed to be released on bail on her executing a bond
for Rs.15,000/- (Rupees Fifteen Thousand only) with two
solvent sureties each for the like amount to the
satisfaction of the J.F.C.M.-I, Nedumangad and subject
to the following conditions:-
B.A.No. 2510 of 2008
-:2:-
i) Petitioner shall not influence or intimidate
the prosecution witnesses nor shall she
attempt to tamper with the evidence for the
prosecution.
ii) The petitioner shall make herself available
for interrogation as and when required by the
police till the filing of the final report.
iii) Petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to her shall be liable to be
cancelled.
This application is allowed as above.
V.K.Mohanan,
Judge
Mbs/
B.A.No. 2510 of 2008
-:3:-