IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1357 of 2009()
1. SREELAHTHA @ THANK, AGED 40 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, POOVAR,
... Respondent
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/03/2009
O R D E R
V. RAMKUMAR, J.
===================
Bail Application No. 1357 of 2009
====================
Dated this the 26th day of March, 2009.
O R D E R
Petitioner who is the accused in Crime No. 36 of 2009 of
Poovar Police Station for offences punishable under Sections 8
(1) and 8(2) of the Abkari Act for having been found in
possession of 1 = liters of arrack seeks her enlargement on
bail. She was arrested on 03.03.2009.
2. I 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 with effect from 04.04.2009 on her executing a bond for
Rs. 35,000/- (Rupees thirty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
J.F.C.M-II, Neyyattinkara and subject to the following
conditions:-
B.A. No. 1357/2009
-: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
investigating officer 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.
Dated this the 26th day of March, 2009.
V. RAMKUMAR, JUDGE.
rv