IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 522 of 2008()
1. RUKOOB, VALUTHARAYIL, KADATHOOR,
... Petitioner
2. TINTU J.NAIR, PERUMPALOOR ROAD,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/01/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.522 of 2008
----------------------------------------
Dated this the 28th day of January 2008
O R D E R
Application for anticipatory bail. The petitioners are a
young couple who have got married recently under the Special
Marriage Act. They have come to this court with this application
for anticipatory bail apprehending that the parents of the second
petitioner/bride has filed some complaint alleging commission of
non-bailable offences by the petitioners.
2. The petitioners submit that they are legally married
and they are entitled to live peacefully without any threat or
hindrance from anyone.
3. The learned Public Prosecutor submits that the
apprehension of the petitioners is absolutely baseless. It is true
that the father of the second petitioner who is a woman aged
about 23 years had filed a complaint alleging that his daughter
had eloped with the first petitioner. The request of the father
was that it may be ascertained whether they are legally married
and are living as husband and wife. That verification has already
been done. In connection with that legitimate request of the
father, the police had tried to ascertain whether the petitioners
B.A.No.522/08 2
are legally married. It has now been confirmed that the
petitioners are legally married. The father of the second
petitioner specifically wanted that no case need be registered
against the petitioners. The parents are interested to ascertain
whether she is legally married because of parental affection for
their daughter. That having been confirmed, father has no
grievance. The police do not want to do anything with the
petitioners now.
4. These submissions of the learned Public Prosecutor
are recorded. The apprehension of the petitioners is found to be
absolutely baseless. This petition is in these circumstances
dismissed as agreed.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No.522/08 3
B.A.No.522/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007