High Court Kerala High Court

Subhadra vs State Of Kerala on 15 October, 2009

Kerala High Court
Subhadra vs State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5814 of 2009()


1. SUBHADRA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/10/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 5814 OF 2009
              ------------------------------------------------------
             Dated this the 15th day of October, 2009

                                 O R D E R

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

2009 of Thiruvananthapuram Excise Range.

2. The offence alleged against the petitioner is under Section

20(b)(ii)(B) of the Narcotic Drugs and Psychotropic Substances Act.

3. The prosecution case is that on 9.9.2009, a quantity of 2.5

kilograms of ganja was seized from the house of the petitioner. The

petitioner was arrested on 9.9.2009 itself and she was remanded to

judicial custody.

4. Learned counsel for the petitioner submitted that the

petitioner is not involved in any other case of a similar nature. The

petitioner is a widow and she has several ailments including

diabetes, blood pressure and heart diseases.

5. Taking into account the facts and circumstances of the

B.A. NO. 5814 OF 2009

:: 2 ::

case, the duration of the judicial custody undergone by the petitioner,

the nature of the offence and also taking note of the fact that the

petitioner is a widow, I am of the view that bail can be granted to the

petitioner on stringent conditions.

6. The petitioner shall be released on bail on her executing

bond for Rs.25,000/- with two solvent sureties for the like amount to

the satisfaction of the Principal Sessions Court,

Thiruvananthapuram, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays and
Thursdays for a period of one month and thereafter 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;

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
ahz/