High Court Kerala High Court

N.R.Geetha vs State Of Kerala on 22 September, 2010

Kerala High Court
N.R.Geetha vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5577 of 2010()


1. N.R.GEETHA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                          B.A.No.5577 of 2010
                 * * * * * * * * * * * * * * * * * *
                          Dated: 22.09.2010

                                ORDER

In this petition filed under Sec. 438 Cr.P.C. the petitioner who
is the sole accused in Cr.No.1641/2010 of Panangadu Police
Station for offences punishable under Sections 307 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 who is a lady 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. 15,000/- (Rupees
fifteen 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. No.5577/2010 -:2:-

1) The petitioner shall make herself available for
interrogation as and when required by the investigating
officer.

2) The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to tamper
with the evidence of the prosecution.

3) Petitioner shall not commit any offence while on
bail.

4) Before the expiry of the above said period, the
petitioner shall surrender before the concerned
Magistrate and seek regular bail.

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)

sj