IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4218 of 2007()
1. USHA KRISHNAN,
... Petitioner
Vs
1. THE SUB INSEPCTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :12/07/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4218 of 2007
-------------------------------------
Dated this the 12th day of July, 2007
ORDER
Application for regular bail. Allegation is raised under the
Kerala Abkari Act. The petitioner was allegedly found to be in
possession of 15 litres of spirit and about 750 ml of arrack on
20.06.07. He was arrested and continues in custody from that date.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not seriously oppose the said prayer on
condition that the Investigator is given reasonable further time to
complete the investigation and I am satisfied that the petitioner, a
woman, can now be directed to be released on bail subject to
appropriate 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 not be released on the strength of this
order prior to 20.07.2007. 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;
B.A.No.4218 of 2007 2
iii) The petitioner shall make himself 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)
rtr/-