IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7650 of 2006()
1. MINI W/O.SHAJI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7650 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 2ND DAY OF JANUARY, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner, a lady,
who is the accused in Crime No.1083/06 of Kollam East Police Station
for an offence punishable under Section 420 I.P.C., 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 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 Rs.10,000/- with two solvent sureties each for
the like amount to the satisfaction of the said officer and subject to the
following conditions:
1. The petitioner shall make herself available for
interrogation as and when required by the Investigating
Officer.
B.A.NO.7650/06 Page numbers
2. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to tamper
with the evidence for the prosecution.
3. Petitioner shall not commit any offence while on
bail.
4. Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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.
dsn