IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1764 of 2010()
1. RAJEENA IBRAHIM, W/O.NASIR IBRAHIM,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/04/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 1764 of 2010
------------------------------------
Dated this the 7th day of April, 2010
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioner is accused
No.1 in Crime No.910/2009 of Nemom Police Station.
2. The offences alleged against the petitioner are under
Sections 465, 468 and 471 of the Indian Penal Code.
3. When the Bail Application came up for hearing on
29/03/2010, the following order was passed:
“After having heard the learned counsel for the
petitioner and the learned Public Prosecutor, 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 officer.
Accordingly, there will be a direction to the
petitioner to appear before the investigating officer
at 9 A.M. on 2nd and 3rd April, 2010. The petitioner
shall produce a copy of the order before the
investigating officer.
Post on 7th April, 2010.
It is submitted by the learned Public
Prosecutor that the petitioner will not be arrested
B.A. No. 1764 / 2010
2
until further orders in connection with Crime No.910
of 2009 of Nemom Police Station.”
4. It is submitted by the learned counsel for the
petitioner as well as the learned Public Prosecutor that the
petitioner has complied with the direction contained in the order
dated 29/03/2010.
5. Taking into account the facts and circumstances of the
case, the nature of the offence and other circumstances, 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 two
solvent sureties for the like amount to the satisfaction of the
officer concerned, subject to the following conditions:
A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on first Monday of every month, till the final
report is filed or until further orders;B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
B.A. No. 1764 / 2010
3
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;
D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail;
E) 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
scm