IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7063 of 2007()
1. ANANDAVALLY, AGED 49,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE EXCISE
... Respondent
For Petitioner :SRI.V.V.RAJA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.7063 of 2007
----------------------------------------
Dated this the 20th day of November 2007
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 have in her residential premises 1510 litres of
wash. She was arrested on 8/10/2007.
An earlier application for regular bail filed by the petitioner
was dismissed by this court as per order dated 23/10/2007 in
B.A.No.6411/2007. I have adverted to facts in detail in that
order. I am not hence adverting to facts in greater detail in this
order. This order must be read in continuation of that order.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigating officer is granted reasonable
further time to complete the investigation 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
can now be enlarged on bail on the following terms and
conditions:
B.A.No.7063/07 2
i) The petitioner shall not be released on bail on the
strength of this order prior to 27/11/2007. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
ii) She shall execute a bond for Rs.1,00,000/- (Rupees
one lakh only) with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
iii) 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 from the date of her release and thereafter as and when
directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.7063/07 3
B.A.No.7063/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007