IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8304 of 2010()
1. SUDHA, D/O.SULOCHANA, KALIVILA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE, ATTINGAL,
For Petitioner :SRI.P.K.MUHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------------------------
Bail Application No.8304 of 2010
-----------------------------------------------------
Dated this the 20th day of December, 2010
ORDER
The petitioner, who is the sole accused in Crime No.1367
of 2010 of Attingal Police Station for an offence punishable
under Section 55(a) & (h) of the Abkari Act for having been
found in possession of 4.80 litres of Indian Made Foreign
Liquor, seeks her enlargement on bail. She was arrested on
12/11/2010.
2. I heard the learned counsel for the petitioner and
the learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 `35,000/- (Rupees
thirty five thousand only) with two solvent sureties each for
the like amount to the satisfaction of the Judicial Magistrate of
the First Class-I, Attingal and subject to the following
conditions:-
Bail Appln.No.8304/2010
: 2 :
i) The 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) The 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. RAMKUMAR, JUDGE
skj