IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6679 of 2007()
1. THRESSAMMA, D/O.CHINNAMMAL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6679 of 2007
----------------------------------------
Dated this the 5th day of November 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 45 litres of I.M.F.L on
17/11/2005. She was arrested in some other crime. The order of
the Sessions Court shows that she was produced before the
learned Magistrate on 6/9/2007. According to the learned Public
Prosecutor, his instruction shows that the arrest of the petitioner
in this particular crime was recorded on 15/9/2007. The
petitioner admittedly has a history of 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, a
woman, who has remained in custody from 6/9/2007, subject to
appropriate conditions.
3. In the result, this petition is allowed. The petitioner
can now be enlarged on bail on the following terms and
conditions:
B.A.No.6679/07 2
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 three
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.6679/07 3
B.A.No.6679/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007