IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5658 of 2010()
1. THAYYALAPIL RETHI, W/O.ASHOKAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5658 of 2010
------------------------------------------------
Dated this the 22nd day of September, 2010
ORDER
The petitioner, who is the sole accused in Crime
No.19/2010 of Kuthuparamba Excise Range for offences
punishable under Sections 55(g) and 8(1) & (2) of the Abkari
Act for having been found in possession of 800 ml. of arrack
and 50 litres of wash, seeks her enlargement on bail. She was
surrendered on 30/8/2010.
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 30/9/2010 on her executing a
bond for Rs.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, Kuthuparamba and
subject to the following conditions:-
Bail Appln.No.5658/2010
: 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