IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6248 of 2006()
1. GEORGE PALAT, AGED 64 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :DR.SEBASTIAN CHAMPAPPILLY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :19/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 6248/2006
------------------
DATED THIS THE 19TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is the father-in-law of the
defacto complainant. She complaints that she had been
mentally and physically harassed by the petitioner, taking
advantage of the debilities, alleged against her husband.
Further allegation is that the petitioner had been
continuously demanding more dowry and he was making
advances towards the complainant with ulterior motives.
Her statement is that her husband, the son of the
petitioner, is fully ineffective in controlling the misdeeds
of his father, the petitioner. Hence, she made a complaint
before the Judicial Magistrate of First Class-I, Ernakulam,
which was forwarded to Palarivattam Police Station,
which registered the case as crime No.414/2006, for the
offence punishable under Section 498A IPC against the
petitioner alone. Therefore, he is before this Court, for a
pre-arrest order.
B.A.6248/2006
2
2. After hearing both sides and considering the
materials that are available in the case diary files, I
direct the petitioner to surrender before the
Investigating Officer on 25.10.2006 between 10.00 a.m
and 10.30 a.m.
3. The Investigating Officer shall interrogate the
petitioner and thereafter, produce him before the
Judicial Magistrate of First Class-I, Ernakulam, on the
same day, before 4.00 p.m.
4. The learned Magistrate shall allow the
petitioner to be on bail, imposing such conditions, as
are deemed necessary.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs