High Court Kerala High Court

Pavithra vs The State Of Kerala on 19 August, 2010

Kerala High Court
Pavithra vs The State Of Kerala on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4957 of 2010()


1. PAVITHRA, AGED 22 YEARS,
                      ...  Petitioner
2. SALINI, AGED 24 YEARS,
3. VAIDEHI @ LAKSHMI,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.J.SANTHOSH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/08/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.4957 of 2010
           ----------------------------------------------
                   Dated 19th August, 2010.

                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 379 and 34

of the Indian Penal Code. According to prosecution, on 7.6.2010,

between 10 and 10.45 a.m., petitioners, in furtherance of

common intention, committed theft, by snatching away a gold

chain and thali, weighing 4 sovereigns, from the neck of defacto

complainant, in a temple premises.

3. Petitioners were arrested on 11.6.2010. Learned

counsel for petitioners submitted that petitioners are women and

they are in custody for the past 71 days.

4. This petition is opposed. Learned Public Prosecutor

submitted that bail was refused to petitioners, for the reasons

stated in paragraph 5 of the order of the learned Sessions Judge

(Annexure A1). Petitioners are involved in various other crimes of

similar nature. The third accused is a convict also, for similar

offences. They have no proper or correct address. It is also

submitted that the charge is laid.

BA NO. 4957/10 2

5. On hearing both sides and on going through the

order of the learned Sessions Judge in the bail application, I am

satisfied that there is every likelihood for the accused to abscond,

if they are granted bail. It is also likely that they may repeat the

offences. Hence, I am not inclined to grant bail to petitioners.

Petitioners may move the trial court for

expeditious disposal of the case and in case there

is any delay, they may apply for bail again before

the trial court.

This petition is dismissed.

K.HEMA, JUDGE.

tgs