IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1432 of 2008()
1. SARASWATHI,D/O.AMMU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1432 OF 2008 F
````````````````````````````````````````````````````
Dated this the 7th day of March, 2008
O R D E R
Application for regular bail. The petitioner, a
woman, faces allegations under the Kerala Abkari Act. She
was allegedly found to be in possession of 5 litres of arrack on
30.1.08. She was arrested on 16.2.08 and continues in
custody from that date. 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 regular bail can be granted to the
petitioner subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and
conditions:
i) The petitioner shall execute a bond for Rs.25,000/-
BA.1432/08
: 2 :
(Rupees twenty five 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 as and when
directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks