IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3347 of 2007()
1. SUBHA THOMAS, D/O.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/06/2007
O R D E R
V. RAMKUMAR, J.
*************************
BAIL APPLICATION NO.3347 of 2007
*************************
DATED:6-6-2007
O R D E R
Petitioner, a lady, who is the sole accused in Crime
No.134/2007 of Ponkunnam Police Station for offences
punishable under Sections 465, 468 and 511 of 420 IPC seeks
anticipatory bail.
2. The case of the prosecution is that the petitioner, who
was provisionally employed in the Regional Transport Office,
Ponkunnam as an Assistant System Administrator in charge of
the Computer Installations in the office, fabricated four driving
licenses, one for herself and other three for her brother and two
of his friends even without they applying for the same.
3. Learned Public Prosecutor opposed the application.
4. Having regard to the facts and circumstances of the
case, even though I am not inclined to grant anticipatory bail to
the petitioner, I am inclined to permit the investigating officer to
interrogate the petitioner after giving her notice in terms of the
proviso to Section 160(1) Cr.P.C. After interrogation, the
B.A.3347/2007 2
petitioner shall be produced before the Magistrate having
jurisdiction on the same day. The Magistrate shall release the
petitioner on bail on appropriate conditions.
V.RAMKUMAR, JUDGE
css/