IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7522 of 2010()
1. SHEELA RANI, D/O. SIVARAJAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7522 of 2010
------------------------------------------------
Dated this the 23rd day of November, 2010
ORDER
The petitioner, who is accused No.1 in Crime
No.1345 of 2010 of Attingal Police Station for offences
punishable under Sections 420 and 34 I.P.C., seeks her
enlargement on bail. The petitioner was arrested on
09/11/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the petitioner
though a lady is altogether involved in five crimes and
that she was an L.I.C agent who had cheated several
persons.
3. Having regard to the gravity of the offences,
nature of the allegations levelled against the petitioner,
the relative conduct of the parties, the extent of the injury
sustained, the propensities of the petitioner, the
sentiments of the victims and their near relatives and the
Bail Appln.No.7522/2010
: 2 :
other facts and circumstances of the case, I am of the
view that if the petitioner is released on bail, she will
definitely influence and intimidate the prosecution
witnesses. There is also the likelihood of the petitioner
making herself scarce and fleeing from justice. I am,
therefore, not inclined to grant bail to the petitioner at
this stage.
This petition is accordingly dismissed.
V. RAMKUMAR, JUDGE
skj