High Court Kerala High Court

Sheeja vs State Of Kerala Represented By on 30 November, 2009

Kerala High Court
Sheeja vs State Of Kerala Represented By on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6848 of 2009()


1. SHEEJA, W/O.JAYADEVAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :30/11/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 6848 of 2009
                ------------------------------------
            Dated this the 30th day of November, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in Cr.

No.830/2009 of Chadayamangalam Police Station, Kollam.

2. The offences alleged against the petitioner are under

Sections 408, 420 and 477 A of the Indian Penal Code.

3. The date of occurrence was for the period from

01/02/2009 to 30/8/2009. The petitioner was arrested on

11/11/2009. It is alleged that the petitioner misappropriated a

sum of more than Rs.49 lakhs, while working as manager of a

private bank.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

5. The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties each for the like

B.A. No. 6848 /2009
2

amount to the satisfaction of the Judicial Magistrate of the First

Class-II, Kottarakara subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays and Thursdays for
a period of two months and thereafter on
every Monday, till the final report is filed
or until further orders.

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.

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 as above.

K.T. SANKARAN, JUDGE

scm