IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4503 of 2007()
1. SANGEETHA, AGED 20 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/07/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 4503 of 2007
--------------------------------------------
Dated this the 26th day of July, 2007
ORDER
Application for regular bail. The petitioner faces
allegations under Sec.302 of the IPC. Earlier, she had come
to this Court with a prayer for anticipatory bail and by order
dated 3/7/07 in B.A.No.4114/07, that prayer was rejected.
This order must be read in continuation of that order. I am
not hence adverting to the facts in any great detail.
Subsequent to the dismissal of the said anticipatory bail
application, the petitioner had surrendered before the learned
Magistrate having jurisdiction on 9/7/07. She continues in
custody from that date. A period of 15 days has already
elapsed. The Case Diary has been perused by me. There are
indications to show that the accused was taken into police
custody; but the statement of the accused is not seen in the
Case Diary at all. This is very unsatisfactory, if, as a matter of
fact, the petitioner had been taken to police custody and
B.A. NO. 4503 of 2007 -: 2 :-
interrogated, I would expect the statement, if any, recorded of
the accused to be there in the Case Diary. However, the learned
Public Prosecutor submits that the police custody has been
obtained and the police have already got an opportunity to
interrogate the petitioner in custody.
2. Be that as it may, I am satisfied that, in the facts and
circumstances to which reference is already made, it is not
necessary to insist on continued detention of the petitioner now.
3. In the facts and circumstances of this case, subject to
appropriate conditions, regular bail can be granted to the
petitioner, I am satisfied.
4. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
(ii) The petitioner shall make herself available for
interrogation before the Investigating Officer on all Mondays and
B.A. NO. 4503 of 2007 -: 3 :-
Fridays between 10 a.m. and 12 noon for a period of two months
and thereafter, as and when directed by the Investigating
Officer in writing to do so.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge