High Court Kerala High Court

Anitha Razak vs State Represented By The Public on 14 October, 2009

Kerala High Court
Anitha Razak vs State Represented By The Public on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3827 of 2009()


1. ANITHA RAZAK, W/O.ABDUL RAZAK,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.ANIL K.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/10/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 3827 OF 2009
             ------------------------------------------------------
            Dated this the 14th day of October, 2009


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the second

accused in Crime No.164 of 2009 of Thrissur West Police Station.

2. The offences alleged against the accused persons are

under Sections 420 and 406 read with Section 34 of the Indian

Penal Code.

3. When the Bail Application came up for hearing on

29.9.2009, the following order was passed:

“After having heard the learned counsel for the

petitioner and the learned Public Prosecutor, I am of the

view that before disposing of the Bail Application, an

opportunity should be given to the petitioner to appear

before the investigating officer. Accordingly, there will

be a direction to the petitioner to appear before the

investigating officer at 9 AM on 7.10.2009 and

8.10.2009.

B.A. NO. 3827 OF 2009

:: 2 ::

Post on 14.10.2009.

It is submitted by the learned Public Prosecutor that

the petitioner will not be arrested until further orders in

connection with Crime No.164 of 2009 of Thrissur West

Police Station.”

4. It is submitted by the learned counsel for the petitioner as

well as the learned Public Prosecutor that the petitioner has

complied with the direction in the order dated 29.9.2009.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and the fact that the order dated

29.9.2009 has been complied with by the petitioner, I am of the view

that anticipatory bail can be granted to the petitioner. There will be a

direction that in the event of the arrest of the petitioner, the officer in

charge of the police station shall release her on bail on her executing

bond for Rs.15,000/- with two solvent sureties for the like amount to

the satisfaction of the officer concerned, subject to the following

conditions:

B.A. NO. 3827 OF 2009

:: 3 ::

a) The petitioner shall appear before the investigating
officer for interrogation as and when required;

b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

(K.T.SANKARAN)
Judge

ahz/