High Court Kerala High Court

Narayani vs State Of Kerala on 19 September, 2007

Kerala High Court
Narayani vs State Of Kerala on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5684 of 2007()


1. NARAYANI, W/O. CHANGARAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/09/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.5684 of 2007
                   ----------------------------------------
           Dated this the 19th day of September 2007

                              O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to be in possession of 5 litres of arrack. She was

arrested and continues in custody from 05/09/2007. The learned

Public Prosecutor submits that the petitioner has one more case

under the Kerala Abkari Act against her.

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:

i) The petitioner shall not be released on bail on the

strength of this order prior to 29/09/2007. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

B.A.No.5684 /07 2

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 two

months from the date of his release and thereafter as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.5684 /07 3

B.A.No.5684 /07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007