High Court Kerala High Court

Savithri vs State Of Kerala on 14 November, 2007

Kerala High Court
Savithri vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6919 of 2007()


1. SAVITHRI, D/O. CHELLAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/11/2007

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 6919 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 14th day of November, 2007

                                O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 1.5 litres of arrack on 27.6.2007.

Her arrest in this case was recorded on 31.10.2007. She has one

other crime also registered under the Abkari Act against her,

submits the learned Prosecutor. Learned Prosecutor submits

that the crime, in which the petitioner is arrested, is Crime No.43

of 2007 of Aryanad Excise Range and not Nedumangad Excise

Range as wrongly shown in the petition and in the order of the

learned Magistrate.

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 I am satisfied that the petitioner can

now be directed to be enlarged on bail subject to appropriate

terms and conditions.

B.A.No. 6919 of 2007
2

3. In the result:

1) This application is 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 21.11.2007. The Investigators shall in

the meantime make every endeavour to complete the investigation.

(b) She 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.

(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.No. 6919 of 2007
3