High Court Kerala High Court

Chithra vs State Of Kerala on 6 May, 2008

Kerala High Court
Chithra vs State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2792 of 2008()


1. CHITHRA, W/O. KRISHNAKUMAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
               K.P. Balachandran, J.

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

               B.A.No.2792 of 2008

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

                       ORDER

This is an application for anticipatory bail

filed under Section 438 of the Cr.P.C.

2. Petitioner is the accused in Crime No.

183/08 of Mannarkkad Police Station, registered for

offence under Section 420 IPC. An application

moved before the Sessions Court, Palakkad is seen

dismissed vide Annexure-I order on 10.4.2008, but,

still the police could not apprehend the

petitioner. Without the presence of the petitioner,

no considerable progress in the investigation can

be made and therefore, this is a fit case where

anticipatory bail has to be granted to the

petitioner imposing stringent conditions.

In the result, allowing this application, I

direct that the petitioner shall surrender before

the Magistrate concerned positively on or before

13.5.2008 and shall deposit by way of cash security

an amount of Rs.3,000/- and shall thereafter

BA 2792/08 2

execute bail bond for Rs.20,000/- with two solvent

sureties each for like sums to the satisfaction of

the Magistrate.

On the above conditions being satisfied, the

petitioner can be enlarged on bail.

On such release, the petitioner shall appear

before the Investigating Officer between 10 a.m.

and 12 noon on all days for a period of two weeks

and thereafter on every alternate days for a period

of one month and thereafter on all Tuesdays and

Fridays only till the investigation in the case is

over and final report is laid.

The above directions shall not stand in the way

of the Investigating Agency seeking for custodial

interrogation of the petitioner, if need be and the

Magistrate granting it, if deemed fit, necessary

and legal.

On release the petitioner shall co-operate with

the investigation in the case, shall not get

herself involved in commission of any offence,

BA 2792/08 3

shall not influence or intimidate the witnesses in

the case and shall not, except for the purpose of

appearing before the Investigating Officer, move

beyond the territorial limits of the town, in which

she is having her permanent residence, the details

of which shall be furnished to the court and to the

Investigating Officer immediately on release on

bail.

6th May, 2008 (K.P.Balachandran, Judge)
tkv