High Court Kerala High Court

Smitha vs State Of Kerala on 8 January, 2008

Kerala High Court
Smitha vs State Of Kerala on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8110 of 2007()


1. SMITHA, S/O.RAJAN, A.G.R.BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED VIA
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, VALLIKUNNAM

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 8110 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 8th day of January, 2008

                               O R D E R

Application for regular bail. The petitioner, a woman,

faces allegations under the Kerala Abkari Act. 1680 litres of

spirit, which was being transported by the first accused at the

instance of the second accused in a vehicle belonging to the third

accused, was intercepted and seized. The petitioner/A3 is the

wife of the second accused. The detection and seizure were

made on 19.12.2007. She was also arrested on the same day

and she continues in custody from that date. She was not

present at the time of seizure.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner, whose only connection with the

crime is that the vehicle in her name was allegedly used by her

husband in collusion with the first accused for the transportation

B.A.No. 8110 of 2007
2

of spirit, can now be directed to 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) She shall execute a bond for Rs.2,00,000/- (Rupees two

lakhs only) with two solvent sureties each for the like sum to be

satisfaction of the learned Magistrate.

(b) 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