IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2133 of 2007()
1. P.SANTHAMMA, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2133/2007
-----------------------------
Dated this 10th day of April, 2007
O R D E R
The petitioner, a lady, who is the fourth accused in
Crime No.35/2006 of Mueseum Police Station,
Thiruvananthapuram, for offences punishable under Sections
120B, 420 and 406 IPC read with Section 34 IPC, seeks
anticipatory bail.
2. The learned Public Prosecutor opposing the
application submitted that the final report in this case has
already been filed, showing that the third accused and the
petitioner herein are absconding.
3. Having regard to the facts and circumstances of the
case including the fact that the charge sheet has already been
filed, I am inclined to permit the petitioner to surrender before
the Magistrate having jurisdiction and seek regular bail.
Accordingly, if the petitioner surrenders before the Magistrate
and files an application for regular bail within two weeks from
today, she shall be released on bail on appropriate conditions
B.A.2133/2007
2
including one ensuring her continued presence before the Court
for the purpose of trial.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs