High Court Kerala High Court

Dr.Anil Kumar vs State Of Kerala on 18 August, 2007

Kerala High Court
Dr.Anil Kumar vs State Of Kerala on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4998 of 2007()


1. DR.ANIL KUMAR, AGED 44 YEARS,
                      ...  Petitioner
2. SAROJINI, AGED 77 YEARS,
3. SOJA KUMARI,AGED 46 YEARS,
4. SMITHA, AGED 24 YEARS,

                        Vs



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

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/08/2007

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 4998 OF 2007
            -------------------------------------------------
          Dated this the 18th day of August, 2007

                               ORDER

Application for anticipatory bail. The petitioners are the

husband, mother-in-law, sister-in-law and the niece-in-law of

the de facto complainant. The marriage took place on

31/12/04. The couple are not blessed with any children.

They allegedly started separate residence way back in 2005.

A crime has been registered on the basis of a private complaint

filed by the de facto complainant. The de facto complainant is

an Advocate by profession. The 1st petitioner is a Doctor.

Crime has been registered. Investigation is in progress. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. There is strain in the

matrimony. Consequently, exaggerated and vexatious

allegations are raised against the petitioners by the de facto

B.A. No. 4998 OF 2007 -: 2 :-

complainant in a private complaint. Anticipatory bail may, in

the interests of justice, be granted to the petitioners, it is prayed.

3. The learned Public Prosecutor does not oppose the said

prayer. The learned Public Prosecutor only submits that

appropriate conditions may be imposed in the interests of a fair,

efficient and expeditious investigation. I am satisfied, in the

facts and circumstances to which I have made a brief reference

above, that anticipatory bail can be granted to the petitioners.

4. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 25/8/07. They shall

be released on regular bail on their executing bonds for

Rs.25,000/- each with two solvent sureties each for the like sum

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 30/8/07 and 31/8/07 and thereafter on all Mondays

and Fridays between 10 a.m. and 12 noon for a period of one

month. Subsequently, they shall so make themselves available

for interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

B.A. No. 4998 OF 2007 -: 3 :-

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

on 25/8/07 as directed in clause (i) above, they shall be released

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

sureties undertaking to appear before the learned Magistrate on

25/8/07.

Sd/-

(R. BASANT, JUDGE)

Nan

//true copy//

P.S. to Judge