IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5684 of 2007()
1. NARAYANI, W/O. CHANGARAN, AGED 48 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5684 of 2007
----------------------------------------
Dated this the 19th day of September 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 5 litres of arrack. She was
arrested and continues in custody from 05/09/2007. The learned
Public Prosecutor submits that the petitioner has one more case
under the Kerala Abkari Act against her.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigating officer is granted reasonable
further time to complete the investigation 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
can now be enlarged on bail on the following terms and
conditions:
i) The petitioner shall not be released on bail on the
strength of this order prior to 29/09/2007. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
B.A.No.5684 /07 2
ii) She 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.
iii) The petitioner shall make herself available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays for a period of two
months from the date of his release and thereafter as and when
directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.5684 /07 3
B.A.No.5684 /07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007