High Court Kerala High Court

Prabha vs State Of Kerala on 16 January, 2008

Kerala High Court
Prabha vs State Of Kerala on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 220 of 2008()


1. PRABHA, D/O.SATHYABHAMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/01/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                    B.A.Nos.220 & 231 of 2008
                      -------------------------------------
             Dated this the 16th day of January, 2008

                                  ORDER

These applications are for regular bail. The common

petitioner, a woman, faces allegations under the Kerala Abkari

Act. She was allegedly found to be in possession of 4 litres of

arrack each on 18.11.07 and 22.12.07. She surrendered on

02.01.08 and continues in custody from that date. The learned

Public Prosecutor points out that the petitioner has one more

case under the Abkari Act registered against her.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigator is given reasonable 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, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

B.A.Nos.220 & 231 of 2008 2

i) The petitioner shall not be released on the strength of

this order prior to 30.01.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

ii) In each case the petitioner shall execute bonds 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 2 months from

the date of her release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-