High Court Kerala High Court

Kunjammani vs State Of Kerala on 7 October, 2008

Kerala High Court
Kunjammani vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6220 of 2008()


1. KUNJAMMANI, AGED 34 YEARS,
                      ...  Petitioner
2. JAYAPALAN @ JAYAN, AGED 36 YEARS,

                        Vs



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

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :07/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 6220 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 7th day of October,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 323, 406, 498A

read with section 34 IPC. A crime was registered against accused

1 to 3, on a complaint filed by defacto-complainant against her

husband, his sister and his brother-in-law.

3. Learned counsel for the petitioners submitted that

though a complaint is filed as Annexure-A1, the allegations are

vague and general. The main allegations are made against 1st

accused who is the sister-in-law of the defacto-complainant. The

2nd petitioner is the 1st petitioner’s husband. Petitioners are living

far away from the place of occurrence and they have not

committed any act as alleged. Learned Public Prosecutor

submitted that he has no objection in granting anticipatory bail to

petitioners.

4. Hence, the following order is passed:-

(1) Petitioners shall surrender before the Magistrate

concerned within ten days from today and if any

bail application is filed, petitioners shall be

released on bail, on their executing a bond for

Rs. 25,000/- each with two solvent sureties

each, for the like amount, to the satisfaction of

BA 6220/08 -2-

the learned Magistrate, on the following

conditions:-

i) Petitioners shall make themselves

available for interrogation by the

Investigating Officer as and when

directed.

ii) Petitioners shall co-operate with the

investigation.

iii) Petitioners shall not intimidate or

influence any witness or tamper with

evidence or commit any offence

while on bail.

This petition is allowed.

K.HEMA, JUDGE.

mn.