High Court Kerala High Court

Susheela vs State Of Kerala on 6 October, 2008

Kerala High Court
Susheela vs State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5766 of 2008()


1. SUSHEELA, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 5766 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 6th day of October,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 328, 392 read

with section 34 IPC. According to prosecution, accused 1 and 2

added sedative in the liquor and gave it to the victim and when

he fell unconscious, his gold ornaments were removed by them.

Those were handed over to the wife of the 1st accused and she

received the same knowing them to be stolen. She, thereafter,

pledged the same in the bank and received money. The

commission of the offence by her was revealed on the

confession statement given by the 1st accused, when he was

arrested in connection with another crime.

3. Petitioner had filed an application for anticipatory bail

in this crime, but it was dismissed, as withdrawn. This is the

second attempt for anticipatory bail. Petitioner is involved in

another crime and she had also filed an application for

anticipatory bail in the said crime (Crime no.348/2008 of Konny

Police Station), which was dismissed by this Court. Learned

BA 5766/2008 2

Public Prosecutor submitted that on the facts of this case, it is

not a fit case to grant anticipatory bail. The materials in the

case diary reveal involvement of petitioner in the crime and it is

evident that petitioner received stolen articles knowing that to

be stolen. The officials of the bank have given statement

implicating petitioner with pledging of the stolen articles in the

bank.

4. Learned counsel for petitioner submitted that

Petitioner and her husband are living separately from each

other and they are not in good terms with each other.

Petitioner’s husband who is the 1st accused deliberately

implicated petitioner with the crime but she has absolutely

nothing to do with the crime. Petitioner is implicated only on

the basis of statement given by the co-accused and hence she

may be granted anticipatory bail, it is submitted.

5. On hearing both sides and on going through the case

diary, I found that allegations made against petitioners are

serious in nature. In the light of the allegations made, the

interrogation of petitioner by the police will be required and

hence it may not be proper to grant anticipatory bail, in an

offence of this nature. It is also to be noted that petitioner is

BA 5766/2008 3

involved in two crimes of similar nature. The incident occurred

as early as in May, 2008 and petitioner could not be arrested so

far. The investigation is in a stand still.

Therefore, petitioner is directed to surrender

before the Magistrate Court concerned or the

Investigating Officer within seven days from today

and co-operate with the investigation.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.