IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6286 of 2007()
1. SUDAMSUBALA, W/O. SURENDRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :22/10/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6286 of 2007
-------------------------------------
Dated this the 22nd day of October, 2007
ORDER
Application for regular bail. The petitioner, a woman, faces
allegations under the Kerala Abkari Act. She was allegedly found to
be in possession of 1000 litres of wash on 10.9.07. She was arrested
and continues in custody from that date. The learned Public
Prosecutor points out that the petitioner has no history of any
criminal antecedents.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer on condition that
the investigator is given some further time to complete the
investigation and I am satisfied that the petitioner can now be
directed to be released on bail subject to appropriate terms and
conditions.
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 not be released on the strength of this
order prior to 27.10.2007. The Investigators shall in the meantime
make every endeavour to complete the investigation.
B.A.No.6286 of 2007 2
ii) The petitioner shall execute a bond for Rs.1,00,000/-
(Rupees One lakh only) with two solvent sureties each for the like sum
to the satisfaction of the learned Magistrate;
iii) The petitioner shall make herself available for interrogation
before the Investigating Officer from the date of her release between
10 a.m and 12 noon on all Mondays and Fridays for a period of 3
months and thereafter as and when directed by the Investigating
Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-