High Court Kerala High Court

Malu vs Excise Inspector Of Police on 28 November, 2007

Kerala High Court
Malu vs Excise Inspector Of Police on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7263 of 2007()


1. MALU, W/O NALLAN,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7263 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 28th day of November, 2007

                               O R D E R

Application for regular bail. The petitioner, a woman,

was allegedly found to be in possession of 15 litres of wash on

18.7.2007. She was arrested long later on 12.11.2007 and she

continues in custody from that date. The learned Prosecutor

submits that the petitioner has one more case under the Abkari

Act against her earlier.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be directed to 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. 7263 of 2007
2

(a) The petitioner 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