High Court Kerala High Court

Baiju vs State Of Kerala Through The on 25 February, 2008

Kerala High Court
Baiju vs State Of Kerala Through The on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1101 of 2008()


1. BAIJU, S/O.PONNAPPAN, AGED 30 YEARS,
                      ...  Petitioner
2. PONNAPPAN, AGED 58 YEARS,
3. SUMATHY, W/O.PONNAPPAN, AGED 48 YEARS,
4. MANJUSHA, D/O.PONNAPPAN,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/02/2008

 O R D E R
                            R. BASANT, J.

              -------------------------------------------------

                        B.A. No. 1101 of   2008

              -------------------------------------------------

          Dated this the  25th day of  February, 2008


                                 ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 4. They are the husband of the de facto

complainant and his relatives. Crime has been registered

alleging matrimonial cruelty of the culpable variety punishable

under Sec.498A of the IPC. The crime was registered on the

basis of a private complaint filed before the learned Magistrate

and referred to the police by the learned Magistrate under

Sec.156(3) of the Cr.P.C. Investigation is in progress. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. There is strain in the

matrimonial tie. The marriage had taken place only on

10/4/06. The spouses are not blessed with any child. Strain

B.A. No. 1101 of 2008 -: 2 :-

in the matrimony is prompting the de facto complainant to raise

reckless and exaggerated allegations. Anticipatory bail, subject

to any appropriate conditions, may be granted in favour of the

petitioners, prays the learned counsel for the petitioners.

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor points out that there

is no injury whatsoever to indicate infliction of any physical

cruelty on the de facto complainant by the petitioners. Subject

to appropriate conditions which shall ensure the interests of a

proper investigation, anticipatory bail can be granted to the

petitioners, submits the learned Public Prosecutor.

4. I am satisfied that anticipatory bail can be granted to

the petitioners subject to conditions. In the absence of

opposition, it is not necessary for me to advert to the facts in any

greater detail in this order.

5. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 3/3/08. They shall

B.A. No. 1101 of 2008 -: 3 :-

be released on regular bail on their executing bonds for

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

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 4/2/08 and 5/2/08. During this period the

Investigator shall be at liberty to interrogate the petitioners in

custody and take all necessary steps for the proper conduct of

the investigation. Thereafter the petitioners shall appear before

the Investigating Officer on all Mondays and Fridays between

10 a.m. and 12 noon for a period of two months. Subsequently,

they shall so make themselves available for interrogation before

the Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law

B.A. No. 1101 of 2008 -: 4 :-

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

on 3/2/08 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.25,000/- each without any

sureties undertaking to appear before the learned Magistrate on

3/2/08.

(R. BASANT, JUDGE)

Nan/