IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5329 of 2007()
1. SOBHANA, D/O.BHARATHI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :07/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.Nos.5329,5330 & 5331 of 2007
----------------------------------------
Dated this the 7th day of September 2007
O R D E R
These applications are filed by the petitioner, a woman for regular
bail. In all the three cases, she faces allegations under the Kerala Abkari
Act. The petitioner was allegedly found to be in possession of 5 litres, 2
litres and 3 litres of illicit arrack on 19/7/2007, 10/7/2007 and 12/6/2007
respectively. The petitioner surrendered before the learned Magistrate
on 31/7/2007 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, a woman who has remained in custody from 30/7/2007 can
now be enlarged on bail subject to appropriate conditions.
3. In the result, these petitions are allowed. The petitioner can
now be enlarged on bail on the following terms and conditions:
i) She shall in each case executes bond for Rs.50,000/- (Rupees
fifty 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 Aryancode excise range between 10 a.m and 12 noon on all
Mondays for a period of one month and thereafter as and when directed
by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.5329 /07 2
B.A.No.5329 /07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007