IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7461 of 2006()
1. REMABHAI, D/O.CHELLAMMA AMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.A.NOOR MUHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 7461 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 18TH DAY OF DECEMBER, 2006
O R D E R
In this Petition filed unde Sec.438 Cr.P.C. the petitioner, a lady,
who is the 1st accused in Crime No.550/06 of Chathannoor Police
Station for offences punishable under Sections 420, 447, 468 and 470
read with section 34 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 his arrest in connection with the above case on his
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.7461/06 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