IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7010 of 2007()
1. JANCY, D/O. JAMEELA BEEVI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.R.ARUN RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2007
O R D E R
R. BASANT, J.
-------------------------------------------
B.A. NO. 7010 of 2007
-------------------------------------------------
Dated this the 19th day of November, 2007
ORDER
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. She was allegedly
found to be in possession of 5 litres of arrack on 4/11/07. She
surrendered before the learned Magistrate on 7/11/07. She
continues in custody from that date. The petitioner has no
history of any 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 on
condition that the Investigator is granted a short further time
to complete the investigation and I am satisfied that the
petitioner can now be directed to be released on bail subject to
appropriate terms and conditions.
3. In the result:
(a) This application is allowed. The petitioner shall be
B.A. NO. 7010 of 2007 -: 2 :-
released on bail on the following terms and conditions:
(i) The petitioner shall not be released from custody on the
strength of this order prior to 23/11/2007. The Investigator
shall, in the meantime, make every endeavour to complete the
investigation.
(ii) The petitioner shall execute a bond for Rs.25,000/- 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 as and when
directed by the Investigating Officer in writing to do so.
(R. BASANT, JUDGE)
Nan/