IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1162 of 2008()
1. ANITHA, D/O.SARASU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.V.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :26/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1162 OF 2008 C
````````````````````````````````````````````````````
Dated this the 26th day of February, 2008
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 be in possession of 1.750
litres of arrack on 18.1.08. She was arrested on 22.1.08 and
continues in custody from that date. The learned Public
Prosecutor submits that the petitioner has eight other cases
also registered under the Kerala Abkari Act against her. The
petitioner had come to this Court earlier claiming regular bail
and this Court by order dated 5.2.08 in BA.664/08 had
rejected the prayer for grant of regular bail. The petitioner
was permitted to move this Court again after 15.2.08.
Accordingly, this petition has been filed on 18.2.08.
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
BA.1162/08
: 2 :
that regular bail can be granted to the petitioner subject to
appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and
conditions:
i) The petitioner shall not be released on bail on the
strength of this order prior to 7.3.08. The investigators shall,
in the meantime, make every endeavour to complete the
investigation.
ii) 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.
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 and thereafter as and when directed by the
investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks