IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6934 of 2007()
1. SAVITHRI, D/O.NARAYANI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.Nos.6934 & 6935 of 2007
-------------------------------------
Dated this the 19th day of November, 2007
ORDER
Applications for regular bail. The petitioner, a woman, faces
allegations in 2 separate cases, both under the Abkari Act. She was
allegedly found to be in possession of 10 litres of arrack on 2 occasions
– ie. on 1.5.07 and 20.8.07. She was arrested ultimately on 16.10.07.
She continues in custody from that date. Except these 2 cases, the
petitioner has no history of any criminal antecedents, submits the
learned Public Prosecutor .
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioner can now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees Fifty thousand only) with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate;
ii) The petitioner shall make herself available for interrogation
before the Investigating Officer between 10 a.m and 12 noon on all
Mondays for a period of two months and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-
2