IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4348 of 2008()
1. KANAKESWARY, AGED 28,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.P.K.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V.RAMKUMAR, J.
======================================
B.A. NO.4348 OF 2008
======================================
Dated this the 8th day of July 2008
Petitioner, who is a lady and the 4th accused in crime
No.475/2007 of Thenhipalam Police Station for offences
punishable under Sections 454, 457, 380, 461, 411 read
with Section 120B and Section 34 IPC and Section 4(b) of
the Explosive Substance Act, seeks her enlargement on
bail. She was arrested on 28.2.2008.
2. Learned Director General of Prosecution opposed
the application.
3. This Court had earlier considered the bail
application of the petitioner and her husband (A3) in
B.A.Nos.3274 and 3321/2008. This Court has passed a
detailed order refusing bail to the accused persons and I
am in complete agreement with the observations made
and conclusions reached by this Court. It was a well
planned and well equipped operation made by the accused
B.A.4348/2008 2
persons for committing burglary from the Chelembra
Branch of the South Malabar Gramin Bank.
4. Having regard to the nature of the offences
committed by the petitioner, though a woman, as revealed
by the investigation, I am not inclined to enlarge her on
bail. There is every chance of the petitioner jumping bail
and fleeing from justice. This petition is, accordingly,
dismissed.
Dated this the 8th day of July, 2008
V.RAMKUMAR,
JUDGE
css/