IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7049 of 2010()
1. SUJATHA,D/O OMANA,KUZHITHALAMCODE
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7049 of 2010
------------------------------------------------
Dated this the 8th day of November, 2010
ORDER
The petitioner, who is the sole accused in Crime No.528
of 2010 of Malayinkeezhu Police Station for offences
punishable under Sections 55(b), 8(1) & 8(2) of the Abkari Act
for having been found in possession of 3.5 litres of arrack,
seeks her enlargement on bail. She was arrested on
22/10/2010.
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 23/11/2010 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,
Kattakada and subject to the following conditions:-
Bail Appln.No.7049/2010
: 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