High Court Kerala High Court

Remabhai vs State Of Kerala on 18 December, 2006

Kerala High Court
Remabhai vs State Of Kerala on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7461 of 2006()


1. REMABHAI, D/O.CHELLAMMA AMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.A.NOOR MUHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 7461  OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 18TH DAY OF DECEMBER, 2006


                                       O R D E R

In this Petition filed unde Sec.438 Cr.P.C. the petitioner, a lady,

who is the 1st accused in Crime No.550/06 of Chathannoor Police

Station for offences punishable under Sections 420, 447, 468 and 470

read with 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 nature of the allegations levelled

against the petitioner 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 his arrest in connection with the above case on his

executing a bond for Rs.10,000/- with two solvent sureties each for

the like amount to the satisfaction of the said officer and subject to the

following conditions:

1. The petitioner shall make herself available for

interrogation as and when required by the Investigating

Officer.

B.A.NO.7461/06 Page numbers

2. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall she attempt to tamper

with the evidence for the prosecution.

3. Petitioner shall not commit any offence while on

bail.

4. Petitioner shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

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.

V.RAMKUMAR,JUDGE.

dsn