IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 338 of 2008()
1. VASANTHA, D/O VALLIYAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :21/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 338 OF 2008 D
````````````````````````````````````````````````````
Dated this the 21st day of January, 2008
O R D E R
Application for regular bail. The petitioner, a
woman, faces allegations under the Kerala Abkari Act. The
petitioner was allegedly found to be in possession of 5 litres of
arrack on 14.11.2007. She was arrested later on 5.1.08 and
continues in custody from that date. She has no history of
any criminal antecedents, submits the learned Public
Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer
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
shall be enlarged on bail on the following terms and
conditions:
BA.338/08
: 2 :
i) She shall execute a bond for Rs.25,000/- (Rupees
twenty five thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
ii) 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 and thereafter as and when directed by the
investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks