IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2545 of 2008()
1. SUJATHA, S/O.PANKAJAKSHI,REJITJHA
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/05/2008
O R D E R
K.P.BALACHANDRAN, J.
-------------------------------------------
B.A.No.2545 of 2008
-------------------------------------------------------
Dated, this the 6th day of May, 2008
ORDER
This is an application for regular bail under Section 439
Cr.P.C.
(2). The petitioner is the accused in Crime No.23/2008 of
Nedumangad Excise Range registered for offence under Section 8 (1) &
(2) of the Abkari Act, consequent on having been found in possession of
8 litres of arrack on 4-4-2008. She was arrested on the same date and is
in custody thereafter. Considering the nature of offence and quantity of
the contraband involved in the commission of the alleged offence, I am of
the view that the petitioner can be enlarged on bail imposing necessary
conditions .
In the result, allowing this application I grant bail to the
petitioner on her executing bail bond for Rs.15,000/- with two solvent
sureties each for the like sums to the satisfaction of the Magistrate
concerned and on the following conditions.
On such release, the petitioner shall appear before the
Investigating Officer between 10A.M and 12 Noon on all days for a period
of two weeks and thereafter on every alternate days for a period of one
month and thereafter on all Tuesdays and Fridays till the investigation in
the case is over and final report is laid.
On release the petitioner shall not get herself involved in
B.A.No.2545/2008 -2-
commission of any offence, shall not influence or intimidate witnesses in
the case and shall not, except for the purpose of appearing before the
Investigating Officer, if need be, move beyond the territorial limits of the
town in which she is having her permanent residence, the details of
which shall be furnished to the Court and to the Investigating Officer
immediately on release on bail.
(K.P.BALACHANDRAN)
JUDGE.
MS