High Court Kerala High Court

Saraswathi vs State Of Kerala on 7 March, 2008

Kerala High Court
Saraswathi vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1432 of 2008()


1. SARASWATHI,D/O.AMMU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1432 OF 2008 F
           ````````````````````````````````````````````````````
            Dated this the 7th day of March, 2008

                             O R D E R

Application for regular bail. The petitioner, a

woman, faces allegations under the Kerala Abkari Act. She

was allegedly found to be in possession of 5 litres of arrack on

30.1.08. She was arrested on 16.2.08 and continues in

custody from that date. The petitioner 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

shall be enlarged on bail on the following terms and

conditions:

i) The petitioner shall execute a bond for Rs.25,000/-

BA.1432/08
: 2 :

(Rupees twenty five thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned

Magistrate.

ii) The petitioner shall make herself available for

interrogation before the investigating officer as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks