High Court Kerala High Court

Annamma P.George vs State Of Kerala on 27 November, 2006

Kerala High Court
Annamma P.George vs State Of Kerala on 27 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6960 of 2006()


1. ANNAMMA P.GEORGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.ALEXANDER PETER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/11/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                  BAIL APPLICATION NO. 6960  OF 2006

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

             DATED THIS THE 27th  DAY OF NOVEMBER, 2006


                                       O R D E R

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

who is the 2nd accused in Crime No.344/06 of Palarivattom Police

Station for offences punishable under Sections 498A 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 her arrest in connection with the above case on her

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.6960/06 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