High Court Kerala High Court

Bindhu vs The State Of Kerala on 16 January, 2008

Kerala High Court
Bindhu vs The State Of Kerala on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 209 of 2008()


1. BINDHU, W/O. SHAJI,
                      ...  Petitioner
2. P.M. MOHANAN, AGED 52 YEARS,
3. LEELA, W/O. P.M. MOHANAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABY THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/01/2008

 O R D E R
                              R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 209 of 2008
                    - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 16th day of January, 2008

                                 O R D E R

Application for anticipatory bail. The petitioners are the

relatives of the husband of the defacto complainant. The

marriage between the defacto complainant and the first accused

took place on 30.6.2007. The crime was registered alleging the

offence punishable under Section 498A I.P.C. The first

petitioner is the sister-in-law, aged 27 years, and petitioners 2

and 3 are the parents-in-law of the defacto complainant. It is

alleged that the petitioners have also been guilty of matrimonial

cruelty of the physical and mental variety against the defacto

complainant. She was admitted in the hospital. Crime was

registered on the basis of the statement of the defacto

complainant given to the police at the hospital. Except complaint

of pain, no other injury has been suffered by the victim.

2. The learned counsel for the petitioners submits that

there is strain in the matrimony. Because of such strain, false and

B.A.No. 209 of 2008
2

fanciful allegations are being raised now. The petitioners may be

granted anticipatory bail, it is prayed.

3. The learned Prosecutor does not oppose the application and

I am satisfied that this is a fit case where directions under Section 438

Cr.P.C. can be issued in favour of the petitioners. In coming to this

conclusion I take note of the fact that the marriage had taken place as

only on 30.6.2007 and that the arrest and incarceration of the

petitioners is likely to slam the doors of harmonious settlement of the

disputes. Subject to appropriate conditions, anticipatory bail can be

granted to the petitioners.

4. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioners shall surrender before the learned Magistrate

on 22.1.2008 at 11 a.m. The learned Magistrate shall release the

petitioners on regular bail on condition that they execute bonds

for Rs.25,000/- (Rupees twenty five thousand only) each with two

B.A.No. 209 of 2008
3

solvent sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m. and 1

p.m. on 23.1.08 and 24.1.2008 and thereafter on all Mondays between

10 a.m. and 12 noon for a period of one month and subsequently as and

when directed by the Investigating Officer in writing to do so.

(d) If the petitioners do not appear before the learned Magistrate

as directed in clause (1) above, these directions shall lapse on

22.1.2008 and the police shall be at liberty thereafter to arrest the

petitioners and deal with them in accordance with law.

(b) If the petitioners were arrested prior to their surrender on

22.1.2008 as directed in clause (1) above, they shall be released on

bail on their executing bonds for Rs.25,000/- each without any surety

undertaking to appear before the learned Magistrate on 22.1.2008.





                                             (R. BASANT)
tm                                                Judge

B.A.No. 209 of 2008
                       4