High Court Kerala High Court

Rugmini vs State Of Kerala Rep.By Sub … on 27 March, 2008

Kerala High Court
Rugmini vs State Of Kerala Rep.By Sub … on 27 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1849 of 2008()


1. RUGMINI,AGED 68,EDAMPARAMBU VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/03/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 1849 of 2008
            -------------------------------------------------
          Dated this the 27th day of March, 2008

                               ORDER

Application for anticipatory bail. The petitioner is now

arrayed as the 2nd accused in a crime alleging commission of

the offence punishable under Sec.498A of the IPC. The

marriage between the spouses took place on 6/9/02. The

spouses are blessed with one child. The deceased wife

committed suicide on 6/2/08. The relatives of the wife alleged

that there was matrimonial cruelty of the culpable variety

against her emanating from the husband and his relatives.

The husband was arrested and he has already been enlarged

on bail. The petitioner/mother-in-law of the deceased

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. The spouses were living a

B.A. No. 1849 of 2008 -: 2 :-

happy married life. Even on the date of the marriage the

husband and wife had attended some marriage function and had

returned. They were planning to go to some place. The wife

under the guise of getting ready for that trip had closed the

room and committed suicide. Though no suicide note explaining

the cause was available, there was a piece of paper in which a

request was made that the child may be brought up properly.

3. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not oppose the said prayer and I am

satisfied, in the facts and circumstances of this case, that the

petitioner/mother-in-law of the deceased can be granted

anticipatory bail subject, of course, to appropriate terms and

conditions.

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

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

(i) The petitioner shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 3/4/08. She shall be

released on regular bail on her executing a bond for Rs.25,000/-

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

(ii) The petitioner shall make herself available for

interrogation before the Investigating Officer between 10 a.m.

B.A. No. 1849 of 2008 -: 3 :-

and 3 p.m. on 4/4/08 and 5/4/08. Thereafter the petitioner shall

appear before the Investigating Officer on all Mondays

between 10 a.m. and 12 noon for a period of one month.

Subsequently, she shall so make herself available for

interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

(iii) If the petitioner does 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 petitioner and deal with her in accordance with law as

if these directions were not issued at all;

(iv) If the petitioner were arrested prior to her surrender

on 3/4/08 as directed in clause (i) above, she shall be released

on her executing a bond for Rs.25,000/- without any sureties

undertaking to appear before the learned Magistrate on 3.4.08.

(R. BASANT, JUDGE)

Nan/