IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 941 of 2008()
1. LEELA, D/O.CHELLAMMA
... 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 :19/02/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.Nos. 941 & 942 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of February, 2008
O R D E R
These applications are for regular bail. The common
petitioner, a woman, faces allegations in these separate crimes,
both under the Kerala Abkari Act. She was allegedly found to
be in possession of 1 litre of arrack on 30.9.2007 and 6 litres of
arrack on 8.11.2007. She was arrested and her arrest was
recorded in both the cases on 22.1.2008. She continues in
custody from that date. Except these two cases, there are no
other cases registered against the petitioner, reports the learned
Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer on condition
that the Investigator is granted reasonable further time to
complete the investigation and I am satisfied that the petitioner
can now be directed to be enlarged on bail subject to
appropriate terms and conditions.
B.A.Nos. 941 & 942 of 2008
2
3. In the result:
1) These applications are allowed.
2) The petitioner shall be released on bail on the following terms
and conditions.
(a) The petitioner shall not be released from custody on the
strength of this order prior to 22.2.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation.
(b) She shall, in each case, 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
B.A.Nos. 941 & 942 of 2008
3