High Court Kerala High Court

Abey K. Jose vs S.I. Of Police on 13 June, 2008

Kerala High Court
Abey K. Jose vs S.I. Of Police on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3793 of 2008()


1. ABEY K. JOSE, S/O. KUNJU KUNJU JOSEPH,
                      ...  Petitioner
2. KUNJU KUNJU JOSEPH,
3. THANKAMMA, W/O. KUNJU KUNJU JOSEPH,
4. SHIBI K. JOSE,

                        Vs



1. S.I. OF POLICE, CHADAYAMANGALAM
                       ...       Respondent

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/06/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             B.A.No. 3793 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 13th day of June, 2008

                                       O R D E R

Application for anticipatory bail.

2. Petitioners are accused in the crime registered under sections

498A read with section 34 IPC. Petitioners 2, 3 and 4 are the father-in-law,

mother-in-law and sister-in-law of the defacto-complainant. They physically

and mentally harassed the defacto-complainant after the marriage

demanding dowry and the defacto-complainant lived in the petitioners’

house only for a period of 70 days.

3. Heard the learned counsel for the petitioners, defacto-

complainant and the learned Public Prosecutor.

4. Learned counsel for the petitioner submitted that the parties are

living separately since 10-11-2005 and the marriage was conducted on 1-8-

2005. According to the petitioners, the defacto-complainant is having some

mental problem and she was treated for the problem at various hospitals.

Therefore, the marriage broke within a few days and the 1st petitioner, who

came to know that the defacto-complainant is mentally sick, filed a petition

for divorce before the Family Court. On coming to know about such

BA 3793/08 -2-

petition, a false complaint is filed, it is submitted.

5. The application is opposed. The learned Public Prosecutor

submitted that there are allegations even against the father-in-law in making

physically some sexual overtures towards the defacto-complainant and she

had complained to her husband about it.

6. The learned counsel for the defacto-complainant stated that the

marriage broke only because of the harassment from the petitioners and

there is no evidence to show that the defacto complainant is mentally sick.

7. On hearing both sides and in the absence of any material to

substantiate the contentions raised by the petitioners, I find that prayer for

anticipatory bail by petitioners 1 and 2 cannot be granted. However,

regarding the 3rd and 4th petitioners, mother-in-law and sister-in-law, the

learned Public Prosecutor has no objection in granting anticipatory bail on

conditions.

8. Hence, the following orders can be passed:-

1. Request for anticipatory bail by the 1st and 2nd petitioner is

rejected.

2.Petitioners 3 and 4 shall surrender before the

Investigating Officer within one week from today

and make themselves available for interrogation.

BA 3793/08 -3-

3. If the petitioners 3 and 4 are arrested, they shall

be released on bail on their executing a bond for

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

like amount to the satisfaction of the arresting

officer on condition that they shall shall co-operate

with the investigation and appear before the

Investigating Officer as and when directed.

The application is partly allowed.

K. HEMA,
JUDGE.

mn.