High Court Kerala High Court

R.Sheeba vs The State Of Kerala Represented By … on 9 February, 2010

Kerala High Court
R.Sheeba vs The State Of Kerala Represented By … on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5646 of 2009()


1. R.SHEEBA, D/O.NIRMALA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA  REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/02/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                      B.A.No.5646 of 2009
                 ---------------------------------------------
            Dated this the 9th day of February, 2010


                              ORDER

When the Bail Application came up for hearing on

28.1.2010, the following order was passed:

“This is an application for anticipatory bail

under Section 438 of the Code of Criminal

Procedure. The petitioner is the accused in Crime

No.353 of 2009 of Anchal Police Station, Kollam

District.

2. The offence alleged against the

petitioner is under Section 409 of the Indian Penal

Code.

3. The petitioner is a Gramin Dak Sevak

Sub Postmaster, Perumannur Extra Departmental

Sub Post Office. The allegation is that the

petitioner misappropriated a sum of Rs.22,300/- of

the depositors.

4. The learned counsel for the petitioner

as well as the learned Public Prosecutor submitted

that the petitioner had deposited a total sum of

Rs.32,801/- on 8.9.2008.

5. In the facts and circumstances of the

case, I am of the view that before disposing of the

Bail Application, an opportunity should be given to

the petitioner to appear before the investigating

BA No.5646/2009 2

officer. Accordingly, there will be a direction to the

petitioner to appear before the investigating

officer at 9 A.M. on 3rd and 4th February, 2010. The

petitioner shall produce a copy of this order before

the investigating officer.

6. Post on 9th February, 2010.

It is submitted by the learned Public

Prosecutor that the petitioner will not be arrested

until further orders in connection with Crime

No.353 of 2009 of Anchal Police Station, Kollam

District.”

2. It is submitted by the learned counsel for the

petitioner as well as the learned Public Prosecutor that the

direction contained in the order dated 28.1.2010 has been

complied with by the petitioner.

3. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking note of the fact

that the direction in the order dated 28.1.2010 has been

complied with by the petitioner, 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.15,000/- with

BA No.5646/2009 3

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

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