High Court Kerala High Court

B.M.Thahira vs State Of Kerala on 24 January, 2011

Kerala High Court
B.M.Thahira vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 425 of 2011()


1. B.M.THAHIRA,AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2011

 O R D E R
                        V. RAMKUMAR, J.
             ----------------------------------------------
               Bail Application No.425 of 2011
             -----------------------------------------------
           Dated this the 24th day of January, 2011

                               ORDER

In this Petition filed under Section 439 Cr.P.C., the

petitioner, who is accused No.2 in Crime No.402 of 2010 of

Hosdurg Police Station for offences punishable under Sections

454, 380 & 461 I.P.C., seeks her enlargement on bail. The

petitioner was arrested on 03/12/2010.

2. Even though learned Public Prosecutor opposed the

application contending inter alia that from out of the 15 Kgs of

gold which were robbed from Rajadhani Jewellery by A1 the

nephew of the petitioner a lady, 1.2 Kg of the ornaments have

been seized from the Pawnee consequent on the confession by

the petitioner, having regard to the fact that the petitioner has

been in custody ever since 3/12/2010 and she is a lady, I am

inclined to invoke the proviso to Sec.437(1) Cr.P.C. in her

favour.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioner, the

Bail Appln.No.425/2011
-2-

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioner. Accordingly, the petitioner is directed to be released

on bail with effect from 26/01/2011 on her executing a bond for

`15,000/- (Rupees fifteen thousand only) with two solvent

sureties each for the like amount to the satisfaction of the

Magistrate concerned and subject to the following conditions:-

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays and Saturdays.

2. The petitioner shall stay confined to the limits

of Hosdurg Police Station until further orders

to be passed by the court concerned.

3. The petitioner shall make herself available for

interrogation as and when required by the

police at any time till the filing of the final

report.

4. The petitioner shall not influence or intimidate

the prosecution witnesses nor shall she

attempt to tamper with the evidence for the

prosecution.

Bail Appln.No.425/2011
-3-

5. The petitioner shall not commit any offence

while on bail.

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

skj