High Court Kerala High Court

Vasantha vs State Of Kerala on 6 November, 2009

Kerala High Court
Vasantha vs State Of Kerala on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6250 of 2009()


1. VASANTHA, D/O.SARADA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/11/2009

 O R D E R
                         K.T.SANKARAN, J.
                   ---------------------------------------------
                          B.A.No.6250 of 2009
                   ---------------------------------------------
             Dated this the 6th day of November, 2009


                                ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.85 of 2009 of Aryanad Excise Range,

Thiruvananthapuram.

2. The offences alleged against the petitioner are under

Sections 8(1) & (2) of the Abkari Act.

3. The prosecution case is that on 21.8.2009, the

petitioner was found in possession of 5 litres of arrack. She

surrendered before court on 14.10.2009 and she was remanded

to judicial custody.

4. The learned Public Prosecutor submitted that the

petitioner is involved in two other cases of similar nature.

5. The learned counsel for the petitioner submitted that

the petitioner undertakes not to commit any offence of similar

nature, if bail is granted in the present case. This undertaking is

recorded.

6. Taking into account the facts and circumstances of the

BA No.6250/2009 2

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation and also taking note of the aforesaid undertaking,

I am of the view that bail can be granted to the petitioner.

The petitioner shall be released on bail on her executing

bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kattakada, 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
csl