IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1645 of 2008()
1. SHEEJA, D/O.LEELA, VALIYAKATTAKKAL
... 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 :18/03/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 1645 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of March, 2008
O R D E R
Application for regular bail. The petitioner, a woman, was
allegedly found to be in possession of 5 litres of arrack on
1.3.2008. She was arrested and continues in custody from that
date. The petitioner has no history of any criminal antecedents,
submits the learned Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be enlarged on bail subject
to appropriate terms and conditions.
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 execute a bond for Rs.25,000/-
(Rupees twenty five thousand only) with two solvent sureties
each for the like sum to be satisfaction of the learned Magistrate.
B.A.No. 1645 of 2008
2
(b) 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
tm