IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2792 of 2008()
1. CHITHRA, W/O. KRISHNAKUMAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/05/2008
O R D E R
K.P. Balachandran, J.
---------------------------
B.A.No.2792 of 2008
---------------------------
ORDER
This is an application for anticipatory bail
filed under Section 438 of the Cr.P.C.
2. Petitioner is the accused in Crime No.
183/08 of Mannarkkad Police Station, registered for
offence under Section 420 IPC. An application
moved before the Sessions Court, Palakkad is seen
dismissed vide Annexure-I order on 10.4.2008, but,
still the police could not apprehend the
petitioner. Without the presence of the petitioner,
no considerable progress in the investigation can
be made and therefore, this is a fit case where
anticipatory bail has to be granted to the
petitioner imposing stringent conditions.
In the result, allowing this application, I
direct that the petitioner shall surrender before
the Magistrate concerned positively on or before
13.5.2008 and shall deposit by way of cash security
an amount of Rs.3,000/- and shall thereafter
BA 2792/08 2
execute bail bond for Rs.20,000/- with two solvent
sureties each for like sums to the satisfaction of
the Magistrate.
On the above conditions being satisfied, the
petitioner can be enlarged on bail.
On such release, the petitioner shall appear
before the Investigating Officer between 10 a.m.
and 12 noon on all days for a period of two weeks
and thereafter on every alternate days for a period
of one month and thereafter on all Tuesdays and
Fridays only till the investigation in the case is
over and final report is laid.
The above directions shall not stand in the way
of the Investigating Agency seeking for custodial
interrogation of the petitioner, if need be and the
Magistrate granting it, if deemed fit, necessary
and legal.
On release the petitioner shall co-operate with
the investigation in the case, shall not get
herself involved in commission of any offence,
BA 2792/08 3
shall not influence or intimidate the witnesses in
the case and shall not, except for the purpose of
appearing before the Investigating Officer, move
beyond the territorial limits of the town, in which
she is having her permanent residence, the details
of which shall be furnished to the court and to the
Investigating Officer immediately on release on
bail.
6th May, 2008 (K.P.Balachandran, Judge)
tkv