IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3923 of 2007()
1. SAVITHRI,S/O.SARASAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/06/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.3923 of 2007
-------------------------------------
Dated this the 29th day of June, 2007
ORDER
Application for regular bail. The petitioner, a woman, faces
allegations under the Kerala Abkari Act. It is alleged that she was
found to be in possession of 4 litres of arrack on 11.05.2007. She
surrendered on 16.05.2007 and continues in custody from that date.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioner can now be released on bail.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.25,000/-
(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)
rtr/-