High Court Kerala High Court

Santha vs State Of Kerala on 11 February, 2008

Kerala High Court
Santha vs State Of Kerala on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 745 of 2008()


1. SANTHA, D/O.MEENAKSHI, PLAVILA VEEDU
                      ...  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 :11/02/2008

 O R D E R
                               R. BASANT, J.

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

                         B.A.No.  745  of   2008

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

              Dated this the 11th day of  February, 2008


                                   O R D E R

Application for regular bail. The petitioner, a woman,

was allegedly found to be in possession of 10 litres of arrack

on 7.1.2008. She was arrested on 14.1.2008 and continues in

custody from that date. The petitioner has no history of any

criminal antecedents, submits the learned Prosecutor.

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 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. 745 of 2008

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.

(b) 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

tm