High Court Kerala High Court

Thressamma vs State Of Kerala on 5 November, 2007

Kerala High Court
Thressamma vs State Of Kerala on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6679 of 2007()


1. THRESSAMMA, D/O.CHINNAMMAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/11/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.6679 of 2007
                   ----------------------------------------
            Dated this the 5th day of November 2007

                              O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to be in possession of 45 litres of I.M.F.L on

17/11/2005. She was arrested in some other crime. The order of

the Sessions Court shows that she was produced before the

learned Magistrate on 6/9/2007. According to the learned Public

Prosecutor, his instruction shows that the arrest of the petitioner

in this particular crime was recorded on 15/9/2007. The

petitioner admittedly has a history of criminal antecedents,

submits the learned Public Prosecutor.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioner, a

woman, who has remained in custody from 6/9/2007, subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

can now be enlarged on bail on the following terms and

conditions:

B.A.No.6679/07 2

i) She shall execute a 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 investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays for a period of three

months and thereafter as and when directed by the investigating

officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.6679/07 3

B.A.No.6679/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007