High Court Kerala High Court

Rugmini vs State Of Kerala on 8 October, 2007

Kerala High Court
Rugmini vs State Of Kerala on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6110 of 2007()


1. RUGMINI, D/O RAJAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/10/2007

 O R D E R
                                 R.BASANT, J.
                              ----------------------
                            B.A.No.6110 of 2007
                        ----------------------------------------
                  Dated this the 8th day of October 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 75 litres of wash and 15 litres of arrack on

03/09/2007. He was arrested and continues in custody from that date.

He 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) He 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.

ii) The petitioner shall make himself 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.

B.A.No.6110/07 2

(R.BASANT, JUDGE)
jsr

B.A.No.6110/07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007