IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8146 of 2007()
1. RAJESWARI, AGED 52, S/O. KAMALAKSHY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.V.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/01/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 8146 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th 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 2.8 litres of arrack on
26.11.2007. She was arrested and she continues in custody
from that date. The order passed by the learned Magistrate
shows that the petitioner is accused in other abkari cases also.
The learned Prosecutor does not reports specifically that the
petitioner has any other case registered her. The learned
Prosecutor submits that the investigation in this case is already
over and the final report has already been filed on 5.12.2007.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner, who remains in custody from
26.11.2007, can now be directed to be enlarged on bail subject
to appropriate terms and conditions.
]
B.A.No. 8146 of 2007
2
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following terms
and conditions.
(a) She 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.
(R. BASANT)
Judge
tm