High Court Kerala High Court

Sobhi vs The State Of Kerala on 5 October, 2009

Kerala High Court
Sobhi vs The State Of Kerala on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5207 of 2009()


1. SOBHI, D/O.THANKAMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :05/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5207 of 2009
                  ---------------------------------------------
              Dated this the 5th day of October, 2009



                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.40 of 2009 of Excise Range, Kattakada.

2. The offence alleged against the petitioner is under

Section 8(1)(2) of the Abkari Act.

3. The prosecution case is that on 25.8.2009, the

petitioner was found in possession of 2 litres of arrack. She was

arrested on the same date. The petitioner is in judicial custody.

4. The learned Public Prosecutor submitted that the

petitioner is involved in six other cases. It is also stated that in

C.R.No.72 of 2008 of Kattakada Excise Range, the petitioner was

granted bail by the High Court, as per the order dated

15.12.2008, with a condition that the petitioner had to appear

before the investigating officer twice in a week. It is also

submitted that during the period while the petitioner was on bail

in C.R.No.72 of 2008, the petitioner has committed the offence

BA No.5207/2009 2

involved in the present case.

5. The learned counsel for the petitioner submitted that

the petitioner undertakes not to involve in any activity contrary

to the provisions of the Abkari Act and that she would not

commit any offence of a similar nature, if bail is granted to her in

the present case. This undertaking is recorded.

6. 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 and also taking note of the aforesaid undertaking,

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.50,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kattakada, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Tuesday and Friday,
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.5207/2009 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