High Court Kerala High Court

Saraswathy vs State Of Kerala Represented By The on 7 July, 2008

Kerala High Court
Saraswathy vs State Of Kerala Represented By The on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4043 of 2008()


1. SARASWATHY, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2008

 O R D E R
                          V. RAMKUMAR, J.
                ===============================
                 Bail Application No. 4043 of 2008
                ===============================
                         DATED: 07.07.2008

                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the accused in Crime No. 427 of 2008 of Pandalam Police

Station for offences punishable under Secs. 8(1) & (2) I.P.C.,

seeks her enlargement on bail. The petitioner was arrested

on 10.06.2008.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioner. Accordingly, the petitioner is directed to be released

on bail w.e.f. 15.07.08 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 of the J.F.C.M, Adoor and subject to

the following conditions:

B.A. No.4043/2008

2

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make herself
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall she attempt to tamper with the
evidence for the prosecution.

4. The petitioner shall not commit any
offence while on 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.

Dated this the 7th day of July, 2008.

V.RAMKUMAR, JUDGE.

sj

B.A. No.4043/2008

2