IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1221 of 2007()
1. AMITHA R.V.,AGED 24 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1221/2007
-----------------------------
Dated this 2nd day of March, 2007
O R D E R
The petitioner, a lady, who is the accused in Crime
No.60/2007 of Perambra Police Station for an offence
punishable under Section 409 IPC in respect of 259.800 grams
of gold ornaments worth Rs.2,40,000/-, seeks anticipatory bail.
2. The learned Public Prosecutor submitted that the
submissions made on behalf of the petitioner that the
petitioner had subsequently paid Rs.2,43,000/- to the defacto
complainant is true. If so, I am inclined to grant anticipatory
bail to the petitioner, who is a lady.
3. Accordingly, a direction is issued to the
Investigating Officer to release the petitioner on bail for a
period of one month in the event of her arrest in connection
with the above case on her executing a bond for Rs. 10,000/-
(Rupees ten thousand only) with two solvent sureties each for
the like amount to the satisfaction of the said officer and
subject to the following conditions:-
B.A.1221/2007
2
(a). The petitioner shall make herself
available for interrogation as and when
required by the Investigating Officer.
(b). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall she attempt to tamper with the
evidence of the prosecution.
(c). Petitioner shall not commit any offence
while on bail.
(d). The petitioner shall surrender before
the concerned Magistrate within the above
period of one month and seek regular bail.
4. If the petitioner commits breach of any of the above
conditions, the bail granted to her shall be liable to be
cancelled.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1221/2007
3