High Court Kerala High Court

Saradamony. Aged 58 Years vs State Of Kerala on 5 April, 2010

Kerala High Court
Saradamony. Aged 58 Years vs State Of Kerala on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1735 of 2010()


1. SARADAMONY. AGED 58 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/04/2010

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 1735 of 2010
                  ------------------------------------
                Dated this the 5th day of April, 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.2

in Crime No. 815/2009 of Kollam East Police Station.

2. The offences alleged against the petitioner are under

Sections 406, 409 and 418 read with Section 34 of the Indian

Penal Code.

3. The petitioner was working as Assistant Sales Woman

of Supplyco Super Market, Chinnakkada, Kollam. She retired from

Service on 31.03.2009. The prosecution case is that during the

period while the petitioner was in service, she along with accused

Nos. 1 and 2 misappropriated a sum of Rs.2,34,351/- and caused

loss to the Supplyco to the tune of Rs.1,93,303.98/- due to the

shortage in stock.

4. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

B.A. No. 1735 / 2010 2

5. The learned counsel for the petitioner submitted that the

petitioner had no access to the accounts or to the cash and there

was no occasion for the petitioner to deal with the cash of

Supplyco.

6. 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. 15,000/- with two

solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on alternate Mondays for two months.

B) The petitioner shall appear before the
investigating officer for interrogation as and when
required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

B.A. No. 1735 / 2010 3

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) 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

ln