High Court Kerala High Court

Sunija Kumari vs State Of Kerala on 9 July, 2010

Kerala High Court
Sunija Kumari vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2602 of 2010()


1. SUNIJA KUMARI, W/O.OMANAKUTTAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/07/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = = =
                   Crl.M.C. No.2602 of 2010
                 = = = = = = = = = = = = = = =
                       Dated: 09.07.2010

                            ORDER

Petitioner, who is the 3rd accused in Crime No.1632 of

2009 of Thodupuzha Police Station for offences punishable

under Sections 328 and 389 read with 34 IPC seeks

modification of bail condition Nos.1 and 2 in the order dated

24.6.2010 in Crl.M.P.No.2539/2010 on the file of the

Sessions Court, Thodupuzha.

2. The case of the prosecution is that on 31.10.2009 at

about 11.30 p.m., three accused persons intending to

commit theft, administered poisonous drugs to the de facto

complainant who is a house wife at Thodupuzha and had

committed theft of gold ornaments worn by her. The

petitioner is involved in two other cases of similar nature.

Just because the petitioner is a lady I am not inclined to

show any indulgence to the petitioner. Insistence of

production of solvency certificates by the Magistrate is a

Crl. M.C. No. 2602 of 2010
2

justified condition imposed while granting bail to the

petitioner. However, I am inclined to lift condition No.2 as

per which the petitioner has been directed to make a cash

deposit of Rs.20,000/-. The said condition will stand lifted.

All other bail conditions will remain.

This Crl.M.C is disposed of as above.

Dated this the 9th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj