High Court Kerala High Court

M.V.Ibrahim vs State Rep. By Public Prosecutor on 11 April, 2008

Kerala High Court
M.V.Ibrahim vs State Rep. By Public Prosecutor on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1238 of 2008()


1. M.V.IBRAHIM, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE REP. BY PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/04/2008

 O R D E R
                            R. BASANT, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                B.A.Nos. 1238 & 1570 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 11th day of April, 2008

                                O R D E R

These applications are for anticipatory bail. The common

petitioner apprehends arrest in two crimes. The first of these

crimes is registered on the complaint of his mother-in-law and

the second of those is registered at the instance of his wife. In

the first, the allegation is that he had misappropriated and

committed breach of trust in respect of a vehicle belonging to the

mother-in-law. He had taken away the vehicle and is refusing to

return it. That is the gist of the allegation in the first case. In the

second crime the allegation is that the petitioner is guilty of

matrimonial cruelty of the culpable variety against his wife.

Both crimes are registered on the basis of the complaints filed

before the learned Magistrate and referred by the learned

Magistrate to the police under Section 156(3) Cr.P.C.

Investigation is in progress. The petitioner apprehends imminent

arrest.

B.A.Nos. 1238 & 1570 of 2008
2

2. When these petitions came up for hearing, after hearing the

parties and taking note of the fact that the marriage had taken place

only on 17.6.2007, this Court wanted the parties to explore the

possibility of a harmonious settlement. The parties were referred to the

Lok Adalath. It is now submitted that though the parties have not been

able to settle their disputes totally, a divorce has been pronounced by

the husband and the marital tie does not today exist. Report of the Lok

Adalath also indicates so. The Lok Adalath has observed that the

parties can be left to work out the rights available to them under law,

but the divorce was pronounced by the husband and accepted by the

wife.

3. The learned Prosecutor does not, in these circumstances,

oppose the application for anticipatory bail. I am satisfied that the

petitioner can be granted anticipatory bail, subject to appropriate

conditions.

4. In the result:

(1) These applications are allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

B.A.Nos. 1238 & 1570 of 2008
3

(a) The petitioner shall surrender before the learned Magistrate

on 21.4.2008 at 11 a.m. The learned Magistrate shall release the

petitioner on regular bail on condition that he executes a bond for

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

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

Magistrate.

(b) The petitioner shall surrender his passport before the learned

Magistrate. It is submitted that the same has already been surrendered

before the police. The police shall produce the same before the

learned Magistrate forthwith.

(c) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 5 p.m. on

22.4.2008 and 23.4.2008. During this period, the investigators shall

be at liberty to interrogate the petitioner in custody and take all

necessary steps in connection with the investigation. Thereafter he

shall appear before the Investigating Officer on all Mondays and

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

subsequently as and when directed by the Investigating Officer in

writing to do so.

B.A.Nos. 1238 & 1570 of 2008
4

(d) If the petitioner does not appear before the learned

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

on 21.4.08 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

(e) If the petitioner were arrested prior to his surrender on

21.4.2008 as directed in clause (1) above, he shall be released on

bail on his executing a bond for Rs.25,000/- without any surety

undertaking to appear before the learned Magistrate on 21.4.2008.

(R. BASANT)
Judge

tm

B.A.Nos. 1238 & 1570 of 2008
5

R. BASANT, J.

– – – – – – – – – – – – – – – – – – – – – – – – – –

B.A.Nos. 1238 & 1570 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 12th day of March, 2008

O R D E R

The defacto complainant, the wife of the petitioner herein, has

filed an application for impleadment. Formal impleadment is not

necessary. The counsel for the defacto complainant can be heard

while considering the application for bail.

2. In the course of discussions at the Bar,

the counsel for the petitioner as well as the counsel for the defacto

complainant agree that an attempt can be made to settle the disputes at

the Lok Adalath. Both parties are directed to appear before this Court

on 18.3.2008. After they appear before this Court, the matter shall be

referred to the Adalath. The learned Prosecutor undertakes that the

petitioner shall not be arrested in both the crimes until further orders.

B.A.Nos. 1238 & 1570 of 2008
6

(R. BASANT)
Judge

tm