IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2602 of 2010()
1. SUNIJA KUMARI, W/O.OMANAKUTTAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2602 of 2010
= = = = = = = = = = = = = = =
Dated: 09.07.2010
ORDER
Petitioner, who is the 3rd accused in Crime No.1632 of
2009 of Thodupuzha Police Station for offences punishable
under Sections 328 and 389 read with 34 IPC seeks
modification of bail condition Nos.1 and 2 in the order dated
24.6.2010 in Crl.M.P.No.2539/2010 on the file of the
Sessions Court, Thodupuzha.
2. The case of the prosecution is that on 31.10.2009 at
about 11.30 p.m., three accused persons intending to
commit theft, administered poisonous drugs to the de facto
complainant who is a house wife at Thodupuzha and had
committed theft of gold ornaments worn by her. The
petitioner is involved in two other cases of similar nature.
Just because the petitioner is a lady I am not inclined to
show any indulgence to the petitioner. Insistence of
production of solvency certificates by the Magistrate is a
Crl. M.C. No. 2602 of 2010
2
justified condition imposed while granting bail to the
petitioner. However, I am inclined to lift condition No.2 as
per which the petitioner has been directed to make a cash
deposit of Rs.20,000/-. The said condition will stand lifted.
All other bail conditions will remain.
This Crl.M.C is disposed of as above.
Dated this the 9th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj