High Court Kerala High Court

Suseela vs State Of Kerala on 7 January, 2008

Kerala High Court
Suseela vs State Of Kerala on 7 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 14 of 2008()


1. SUSEELA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/01/2008

 O R D E R
                          R. BASANT, J.

            -------------------------------------------------
                      B.A. No. 14 OF 2008
            -------------------------------------------------
          Dated this the 7th day of January, 2008

                               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 5 litres of arrack on

15/12/07. She surrendered on 18/12/07 and continues in

custody from that date. The learned Public Prosecutor

submits 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 and

I am satisfied that the petitioner can now be enlarged on bail

subject to appropriate terms and conditions.

3. In the result:

(a) The application is allowed.

B.A. No. 14 OF 2008 -: 2 :-

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/- 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)

Nan/