IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6919 of 2007()
1. SAVITHRI, D/O. CHELLAMMA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :14/11/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 6919 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of November, 2007
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 1.5 litres of arrack on 27.6.2007.
Her arrest in this case was recorded on 31.10.2007. She has one
other crime also registered under the Abkari Act against her,
submits the learned Prosecutor. Learned Prosecutor submits
that the crime, in which the petitioner is arrested, is Crime No.43
of 2007 of Aryanad Excise Range and not Nedumangad Excise
Range as wrongly shown in the petition and in the order of the
learned Magistrate.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer on condition
that the Investigator is granted reasonable further time to
complete the investigation I am satisfied that the petitioner can
now be directed to be enlarged on bail subject to appropriate
terms and conditions.
B.A.No. 6919 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) The petitioner shall not be released from custody on the
strength of this order prior to 21.11.2007. The Investigators shall in
the meantime make every endeavour to complete the investigation.
(b) 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.
(c) She shall make herself available for interrogation before the
Investigating Officer on all Mondays and Fridays between 10 a.m.
and 12 noon for a period of two months and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm
B.A.No. 6919 of 2007
3