IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 766 of 2007(S)
1. SRELLEKHA, W/O.RAJENDRAN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.A.SHAFEEK
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 766 OF 2007 A
````````````````````````````````````````````````````
Dated this the 13th day of February, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the accused in Crime No.300/2006 of Nooranad Police Station
for offences punishable under Sections 302 and 309 I.P.C., seeks
anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioner and the other circumstances of the case, I am
inclined to grant anticipatory bail to the petitioner. Accordingly, a
direction is issued to the officer-in-charge of the police station concerned
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 to the said officer and subject to
the following conditions:
a. The petitioner shall make herself available
for interrogation as and when required by the
Investigating Officer.
BA.766/07
2
b. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
she attempt to tamper with the evidence for
the prosecution.
c. Petitioner shall not commit any offence
while on bail.
d. Petitioner shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.
If the petitioner commits breach of any of the above conditions,
the bail granted to her shall be liable to be cancelled.
This application is allowed as above.
(V. RAMKUMAR, JUDGE)
aks