High Court Kerala High Court

Beena.V.S vs The Sub Inspector Of Police on 15 March, 2010

Kerala High Court
Beena.V.S vs The Sub Inspector Of Police on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1351 of 2010()


1. BEENA.V.S, AGED 34 YEARS,W/O.SHAJI.P.T,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, ATTINGAL
                       ...       Respondent

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/03/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                       B.A.No.1351 of 2010
                  ---------------------------------------------
             Dated this the 15th day of March, 2010



                               O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is

accused No.3 in Crime No.661 of 2009 of Attingal Police Station.

2. The offence alleged against the petitioner is under

Section 498A read with Section 34 of the Indian Penal Code.

3. The petitioner is the sister-in-law of the de facto

complainant.

4. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, 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.10,000/- with

two solvent sureties for the like amount to the satisfaction of the

BA No.1351/2010 2

officer concerned, subject to the following conditions:

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
csl