High Court Kerala High Court

Usha Krishnan vs The Sub Insepctor on 12 July, 2007

Kerala High Court
Usha Krishnan vs The Sub Insepctor on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4218 of 2007()


1. USHA KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSEPCTOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/07/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                             B.A.No.4218 of 2007

                         -------------------------------------

                     Dated this the 12th day of July, 2007


                                       ORDER

Application for regular bail. Allegation is raised under the

Kerala Abkari Act. The petitioner was allegedly found to be in

possession of 15 litres of spirit and about 750 ml of arrack on

20.06.07. He was arrested and continues in custody from that date.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer on

condition that the Investigator is given reasonable further time to

complete the investigation and I am satisfied that the petitioner, a

woman, can now be directed to be released on bail subject to

appropriate 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 20.07.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

ii) The petitioner 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;

B.A.No.4218 of 2007 2

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays and Fridays for a period of two months from the

date of his release and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)

rtr/-