High Court Kerala High Court

Ushakumari vs State Of Kerala on 3 January, 2008

Kerala High Court
Ushakumari vs State Of Kerala on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7910 of 2007()


1. USHAKUMARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.V.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/01/2008

 O R D E R
                            R. BASANT, J.

              ````````````````````````````````````````````````````
                       B.A. No. 7910 OF 2007
              ````````````````````````````````````````````````````
             Dated this the 3rd day of January, 2008

                                O R D E R

Application for anticipatory bail. Petitioner, a

woman, faces indictment in a prosecution under the Kerala

Abkari Act. She was allegedly found to be in possession of

700 ml of IMFL. She was not arrested as the detecting party

did not consist of any woman police official. Investigation is

complete. Final report has also been filed. Committal

proceedings has been registered. The petitioner apprehends

imminent arrest in execution of coercive process issued by

the learned Magistrate. The petitioner has no history of any

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 this is a fit case where following the

dictum in Bharat Chaudhary and another Vs. State of Bihar

[AIR 2003 SC 4662] directions under Section 438 Cr.P.C.

BA.7910/07
: 2 :

can be issued in favour of the petitioner.

3. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of

the petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 10.1.2008. She

shall be released on regular bail on condition that she

executes 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 as and when

directed by the investigating officer in writing to do so.

iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above

shall thereafter stand revoked and the police shall be at liberty

to arrest the petitioner and deal with her in accordance with

law, as if these directions were not issued at all.

BA.7910/07
: 3 :

iv) If she were arrested prior to 10.1.2008, she shall

be released from custody on her executing a bond for

Rs.50,000/- (Rupees fifty thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

10.1.2008.

(R.BASANT, JUDGE)
aks