High Court Kerala High Court

T.M. Sarojini vs State Of Kerala on 14 March, 2008

Kerala High Court
T.M. Sarojini vs State Of Kerala on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1575 of 2008()


1. T.M. SAROJINI, AGED 77 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2008

 O R D E R
                        V. RAMKUMAR, J.
                      ---------------------------
                      B.A. No.1575 of 2008
                      ---------------------------
                       Dated:14.03.2008

                             O R D E R

In this petition filed under Sec. 438 Cr.P.C. the petitioner

who is the 4th accused in Crime No. 512 of 2003 of City Traffic

Police Station, Thiruvananthapuram, for offences punishable

under Section 304 read with Sec. 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 who is a lady and 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 her arrest in connection with

the above case on her executing a bond for Rs. 10,000/- (Rupees

ten thousand only) with two solvent sureties each for the like

amount to the satisfaction of the said officer and subject to the

following conditions:-

B.A. NO.1575/2008 -:2:-

1. The petitioner shall make herself available for
interrogation as and when required by the
Investigating Officer.

2. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall she attempt to
tamper with the evidence of the prosecution.

3. Petitioner shall not commit any offence while
on bail.

4. The petitioner shall surrender before the
concerned Magistrate within the above period of
one month and seek regular bail.

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.