High Court Kerala High Court

Radha vs The State Of Kerala on 7 September, 2007

Kerala High Court
Radha vs The State Of Kerala on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5294 of 2007()


1. RADHA, D/O. CHELLAMMA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/09/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.5294 of 2007
                      ----------------------------------------
              Dated this the 7th day of September 2007

                                 O R D E R

Application for regular bail. The petitioner, a woman, faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to be in possession of 70 litres of wash on

08/08/2007. Seizure was effected but the petitioner was not

arrested as no woman official was available in the detecting party.

The petitioner surrendered later before the learned Magistrate on

17/8/2007. She continues in custody from that date. She 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 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) She shall execute a bond for Rs.50,000/- (Rupees

thousand only) with two solvent sureties each for the like sum to

the satisfaction of the learned Magistrate.

B.A.No.5294 /07 2

ii) 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 and thereafter as and when directed by the investigating

officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.5294 /07 3

B.A.No.5294 /07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007