High Court Kerala High Court

Shailaja vs State Of Kerala on 10 March, 2008

Kerala High Court
Shailaja vs State Of Kerala on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1478 of 2008()


1. SHAILAJA, D/O. SARASWATHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                    B.A. No. 1478 OF 2008
           ````````````````````````````````````````````````````
           Dated this the 10th 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 6 litres of arrack on

7.12.07. She was arrested on 20.2.08 and continues in

custody from that date. The petitioner has three other cases

all under the Kerala Abkari Act registered against her, submits

the learned Public Prosecutor.

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

BA.1478/08
: 2 :

shall 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 22.3.08. The investigators

shall, in the meantime, make every endeavour to complete

the investigation.

ii) 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.

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 her release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks