High Court Kerala High Court

Manju vs The State Of Kerala on 16 November, 2010

Kerala High Court
Manju vs The State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7017 of 2010()


1. MANJU, AGED 28,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                           V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                           B.A.No.7017 2010
                 * * * * * * * * * * * * * * * * * *
                           Dated: 16.11.2010
                                ORDER

In this petition filed under Sec. 438 Cr.P.C. the petitioner who

is the accused in Crime No.477/2010 of Malayinkeezhu Police

Station for offences punishable under Sec.302 and 309 IPC, 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 who is a lady 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 `15,000/- (Rupees

fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction of the said officer and subject to the

following conditions:-

B.A. No.7017/2010 -:2:-

1) The petitioner shall make herself available for
interrogation as and when required by the investigating
officer.

2) The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to tamper
with the evidence of the prosecution.

3) Petitioner shall not commit any offence while on
bail.

4) Before the expiry of the above said period, the
petitioner shall surrender before the concerned
Magistrate and seek regular 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.

Dated this the 16th day of November, 2010.

V. RAMKUMAR,
(JUDGE)

sj

B.A. No.7017/2010 -:3:-

ani.