High Court Kerala High Court

Sobhana @ Santha vs State Of Kerala on 25 August, 2009

Kerala High Court
Sobhana @ Santha vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4786 of 2009()


1. SOBHANA @ SANTHA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/08/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
               -------------------------------------
                     B.A. No. 4786 of 2009
                ------------------------------------
             Dated this the 25th day of August, 2009

                            O R D E R

The petitioner is the accused in Crime No.78/2009 of

Aryanad Excise Range, Thiruvananthapuram.

2. The prosecution case is that the petitioner was found

transporting 2.5 litres of illicit arrack on 8/08/2009. The

petitioner was arrested and illicit arrack was seized. Petition for

bail was dismissed by the learned Magistrate under

Annexue 1order .

3. The learned counsel for the petitioner and the learned

Public Prosecutor were heard.

4. The learned counsel for the petitioner submitted that

the petitioner was not involved in any other abkari offences

earlier and she is prepared to abide by any conditions and as she

has been in judicial custody since 8/08/2009, she may be

released on bail. Learned Public Prosecutor submitted that the

petitioner was not involved in any other case earlier.

5. Considering the quantity of illicit arrack seized, the

period of detention and the fact that petitioner was not involved

B.A. No. 4786/ 2009 2

in any other offence, the petitioner is to be granted bail on

sufficient conditions. The petition is allowed. The petitioner shall

be released on bail on her executing bond for Rs.20,000/- with

two solvent sureties each for the like sum to the satisfaction of

Judicial Magistrate of the First Class-I, Nedumangad, on the

following conditions:

1.The petitioner shall appear before the Investigating

officer between 10 A.M and 11A.M on every Monday

and Friday for two months and thereafter as and

when required by the Investigating officer.

2. The petitioner shall not induce, influence or threaten

any of the witnesses from disclosing facts known to

them to the Investigating officer and shall not

interfere with the investigation.

3. The petitioner shall not leave the State without prior

permission of the learned Magistrate.

M. SASIDHARAN NAMBIAR
JUDGE

scm