High Court Kerala High Court

Balamma vs State Of Kerala Rep. By on 28 January, 2008

Kerala High Court
Balamma vs State Of Kerala Rep. By on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 468 of 2008()


1. BALAMMA,D/O.JAYIE
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                        B.A.Nos.468 & 469 of 2008

                        ----------------------------------------

             Dated this  the  25th day of January  2008


                                   O R D E R

These applications by the common petitioner are for

regular bail. She was allegedly found to carry one litre of arrack

on 09/09/2007 and 20 litres of arrack on 24/11/2007. She was

arrested on 24/11/2007 in the latter case. In the other case, she

was not arrested. Her arrest was recorded only with effect from

14/1/2008. The petitioner continues in custody from that date.

In the latter case in which the arrest was effected on 24/11/2008,

final report has not been filed. The petitioner is entitled for bail

by default under the proviso to Section 167(2) Cr.P.C. In the

other case, she has remained in custody from 14/1/2008. The

learned Public Prosecutor reports that other than these two

crimes, the petitioner has no criminal antecedents.

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

who has remained in custody from 24/11/2007, subject to

appropriate conditions.

B.A.No.468/08 2

3. In the result, these petitions are allowed. The

petitioner shall be released on bail on the following terms and

conditions:

i) She 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.

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)

jsr

B.A.No.468/08 3

B.A.No.468/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007