IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 372 of 2008()
1. KRISHNAMMA, D/O. SUBHADRA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.K.R.RIJA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 372 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of January, 2008
O R D E R
Application for regular bail. The petitioner, a woman,
was allegedly found to be in possession of 5 litres of arrack on
5.8.2007. She was not arrested on that day. She surrendered
on 27.12.2007 and continues in custody from that date. The
learned Prosecutor submits that there is no history of any
criminal antecedents to the petitioner.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that the petitioner can now be enlarged on bail
subject to appropriate terms and conditions.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 372 of 2008
2
(a) The petitioner shall execute a bond for Rs.25,000/- (Rupees
twenty five thousand only) with two solvent sureties each for the like
sum to be satisfaction of the learned Magistrate.
(b) She 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
tm