High Court Kerala High Court

Sheeja vs State Of Kerala on 18 March, 2008

Kerala High Court
Sheeja vs State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1645 of 2008()


1. SHEEJA, D/O.LEELA, VALIYAKATTAKKAL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1645 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of March, 2008

                                O R D E R

Application for regular bail. The petitioner, a woman, was

allegedly found to be in possession of 5 litres of arrack on

1.3.2008. She was arrested and continues in custody from that

date. The petitioner has no history of any criminal antecedents,

submits the learned Prosecutor.

2. The learned counsel for the petitioner prays, the

learned 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:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

(a) The petitioner shall execute a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like sum to be satisfaction of the learned Magistrate.

B.A.No. 1645 of 2008
2

(b) 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

tm