High Court Kerala High Court

Syamala vs State Of Kerala on 30 December, 2009

Kerala High Court
Syamala vs State Of Kerala on 30 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7702 of 2009()


1. SYAMALA, D/O.SAROJINI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/12/2009

 O R D E R
                                   P. BHAVADASAN, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               B.A. No. 7702 of 2009 - C
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 30th day of December, 2009.

                                             ORDER

This is a petition filed under Section 439 of Criminal Procedure

Code seeking bail.

2. Petitioner is accused in Crime No.76/2009 of Amaravila

Excise Range for the offences punishable under Sections 8(1) and (2) of the

Abkari Act.

3. The facts are stated in the order of the court below, which is

appended to this petition. Considering the quantity involved and also the

fact that a good part of the investigation is over, bail can be granted.

The application is allowed as follows:

1) Petitioner shall be released on bail on her executing a bond

for Rs.10,000/- (Rupees Ten thousand only) with two solvent sureties each

for the like sum to the satisfaction of JFCM concerned.

2) Petitioner shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN,
JUDGE

ms