IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7263 of 2007()
1. MALU, W/O NALLAN,
... Petitioner
Vs
1. EXCISE INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/11/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7263 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of November, 2007
O R D E R
Application for regular bail. The petitioner, a woman,
was allegedly found to be in possession of 15 litres of wash on
18.7.2007. She was arrested long later on 12.11.2007 and she
continues in custody from that date. The learned Prosecutor
submits that the petitioner has one more case under the Abkari
Act against her earlier.
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 directed to 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.
B.A.No. 7263 of 2007
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to
be satisfaction of the learned Magistrate.
(c) She shall make herself available for interrogation before the
Investigating Officer on all Mondays and Fridays between 10 a.m.
and 12 noon for a period of two months and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm