IN THE HIGH COURT OF KERALA AT ERNAKULAM Bail Appl..No. 6176 of 2009() 1. THULASI, AGED 61, ... Petitioner Vs 1. STATE OF KERALA, REP. BY PUBLIC ... Respondent For Petitioner :SRI.BLAZE K.JOSE For Respondent :PUBLIC PROSECUTOR The Hon'ble MR. Justice K.T.SANKARAN Dated :26/10/2009 O R D E R K.T. SANKARAN, J. --------------------------- B.A. No. 6176 of 2009 ------------------------------------ Dated this the 26th day of October, 2009 O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in C.
R.No. 60/2009 of Amaravila Excise Range.
2. The offence alleged against the petitioner is under
Section 8 (1)(2) of the Abkari Act.
3. The prosecution case is that on 02.10.2009, the
petitioner was found in possession of 35 litres of arrack and he
was arrested on the same date. The petitioner is in judicial
custody.
4. The learned Public Prosecutor submitted that the
petitioner is involved in two other cases of similar nature. The
learned counsel for the petitioner submitted that the petitioner
undertakes not to commit any offence of similar nature, if the
petitioner is granted bail in the present case. This undertaking is
recorded.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
B.A. No. 6176 of 2009 2
petitioner, the nature of the offence and also the undertaking, I
am of the view that bail can be granted to the petitioner.
6. The petitioner shall be released on bail on her
executing bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the Judicial Magistrate
of the First Class-II, Neyyattinkara subject to the following
conditions:-
A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final
report is filed or until further orders.
B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.
C) The petitioner shall not try to influence
the prosecution witnesses or tamper with
the evidence.
D) The petitioner shall not commit any
offence or indulge in any prejudicial
activity while on bail.
E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.
The Bail Application is allowed as above.
K.T. SANKARAN, JUDGE
ln