IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1351 of 2010()
1. BEENA.V.S, AGED 34 YEARS,W/O.SHAJI.P.T,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, ATTINGAL
... Respondent
For Petitioner :SRI.J.JAYAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.1351 of 2010
---------------------------------------------
Dated this the 15th day of March, 2010
O R D E R
This is an application for anticipatory bail under Section
438 of the Code of Criminal Procedure. The petitioner is
accused No.3 in Crime No.661 of 2009 of Attingal Police Station.
2. The offence alleged against the petitioner is under
Section 498A read with Section 34 of the Indian Penal Code.
3. The petitioner is the sister-in-law of the de facto
complainant.
4. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
5. Taking into account the facts and circumstances of the
case, the nature of the offence and other circumstances, I am of
the view that anticipatory bail can be granted to the petitioner.
There will be a direction that in the event of the arrest of
the petitioner, the officer in charge of the police station shall
release her on bail on her executing bond for Rs.10,000/- with
two solvent sureties for the like amount to the satisfaction of the
BA No.1351/2010 2
officer concerned, subject to the following conditions:
a) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
b) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;
c) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail;
d) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.
The Bail Application is allowed to the extent indicated
above.
K.T.SANKARAN,
JUDGE
csl