High Court Kerala High Court

Vasantha vs State Of Kerala on 21 January, 2008

Kerala High Court
Vasantha vs State Of Kerala on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 338 of 2008()


1. VASANTHA, D/O VALLIYAMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/01/2008

 O R D E R
                             R. BASANT, J.


             ````````````````````````````````````````````````````

                       B.A. No. 338 OF 2008 D

             ````````````````````````````````````````````````````

            Dated this the 21st day of January, 2008


                                O R D E R

Application for regular bail. The petitioner, a

woman, faces allegations under the Kerala Abkari Act. The

petitioner was allegedly found to be in possession of 5 litres of

arrack on 14.11.2007. She was arrested later on 5.1.08 and

continues in custody from that date. She 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 regular bail can be granted to the

petitioner subject to appropriate conditions.

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

shall be enlarged on bail on the following terms and

conditions:

BA.338/08

: 2 :

i) She shall execute a bond for Rs.25,000/- (Rupees

twenty five 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 two

months and thereafter as and when directed by the

investigating officer in writing to do so.

(R.BASANT, JUDGE)

aks