IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 955 of 2009()
1. BHARATHI, THRIPPEAULAM WARRIARM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2009
O R D E R
V. RAMKUMAR, J.
=======================
Bail Application No. 955 of 2009
=======================
Dated this the 16th day of March, 2009.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is
the 2nd accused in Crime No. 103 of 2009 of Chalakkudy Police Station
for an offence punishable under Section 498A and 304 B r/w Section
34 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 allegations levelled against the
petitioner, the relative conduct of the parties, the nature of legal injury
sustained by the injured 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:
B. A.No. 955/2009
-:2:-
1. The petitioner shall surrender her passport before
the Investigating Officer who shall produce the
same before the Magistrate concerned.
2. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
3. The petitioner shall make herself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
4. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to
tamper with the evidence for the prosecution.
5. The petitioner shall not commit any offence while
on bail.
6. On the expiry of the aforesaid period, the
petitioner shall surrender before the Magistrate
concerned and seek regular bail.
If the petitioner commit breach of any of the above conditions,
the bail granted to her shall be liable to be cancelled.
This application is allowed as above.
Dated this the 16th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv