High Court Kerala High Court

Reji Baby vs State Of Kerala Through The Sub on 29 October, 2008

Kerala High Court
Reji Baby vs State Of Kerala Through The Sub on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6450 of 2008()


1. REJI BABY, S/O.BABY, CHARUVILA VEEDU,
                      ...  Petitioner
2. K.BABY, S/O.KOCHUMMAN, CHARUVILA VEEDU,
3. MARIAMMA BABY, W/O.BABY, CHARUVILA VEEDU

                        Vs



1. STATE OF KERALA THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :29/10/2008

 O R D E R
                               K. HEMA, J.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6450 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 29th day of October,2008

                                 O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 498A read with

section 34 IPC. According to the prosecution, 1st accused who is

the husband of de facto complainant along with his parents

allegedly harassed her demanding more money etc. 25

sovereigns of gold and Rs.3 lakhs given at the time of marriage

were misappropriated by them.

3. Learned counsel for petitioner submitted that 1st

accused studied only up to IX th Standard and de facto

complainant is a Nurse by profession. She alleged that 1st

accused was incompetent to consummate the marriage etc. and

that she was not prepared to live with 1st accused. The marriage

took place only on 1-3-2008 and within a short period the parties

started living separately. The complaint was lodged on 22-9-

2008.

4. On hearing both sides, I find that anticipatory bail can

be granted on conditions. Hence, the following order is passed:-

(1) Petitioner shall surrender before the Investigating

Officer within seven days from today and in the

event of his arrest, he shall be released on bail,

BA 6450/08 -2-

on his executing a bond for Rs. 25,000/- with two

solvent sureties each, for the like amount, to the

satisfaction of the arresting officer, on the

following conditions:-

i) Petitioner shall report before the

Investigating Officer as and when

directed and co-operate with the

investigation and make available for

interrogation.

ii) Petitioner shall not commit any offence

while on bail.

This petition is allowed.

K.HEMA, JUDGE.

mn.