High Court Kerala High Court

Geevar vs State Of Kerala on 2 August, 2007

Kerala High Court
Geevar vs State Of Kerala on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4673 of 2007()


1. GEEVAR, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.NISHIN GEORGE VIJAYABABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/08/2007

 O R D E R
                              R.BASANT, J
                   ------------------------------------
                         B.A.No.4673 of 2007
                   -------------------------------------
                 Dated this the 2nd day of August, 2007

                                 ORDER

Application for anticipatory bail. The petitioner is the husband of

the defacto complainant. The co-accused have already been granted

anticipatory bail. The marriage took place on 12.09.05. The couple

are not blessed with any children. There is strain in the matrimonial

tie. A complaint was filed before the Magistrate, which was referred to

the police by the Magistrate under Section 156(3) Cr.P.C.

Investigation is in progress. The petitioner apprehends imminent

arrest.

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

Public Prosecutor does not oppose the said prayer and I am satisfied

that anticipatory bail can be granted to the petitioner. In coming to

this conclusion, I take note of the fact that arrest and incarceration of

the petitioner in custody is likely to mar all possibilities of a

harmonious reconciliation. I do further note that there is no allegation

of any such physical cruelty which had resulted in injuries. Appropriate

directions can of course be imposed.

3. In the result, the Bail Application is, allowed. The following

directions are issued under Section 438 Cr.P.C.

i) The petitioner shall appear before the learned Magistrate at

11 a.m on 10.08.2007. He shall be enlarged on regular bail on his

B.A.No.4673 of 2007 2

executing a bond for Rs.25,000/- (Rupees Twenty Five thousand only)

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

the learned Magistrate;

ii) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m and 1 p.m on

11.08.2007 and 12.08.2007 and thereafter between 10 a.m and 12

noon on all Mondays and Fridays for a period of three months.

Subsequently the petitioner shall make himself 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 him in accordance with law as if those

directions were not issued at all;

iv) If the petitioner were arrested prior to his surrender on

10.08.07 as directed in clause (1) above, he shall be released from

custody on his executing a bond for Rs.25,000/- (Rupees Twenty Five

thousand only) without any sureties undertaking to appear before the

learned Magistrate on 10.08.07.

(R.BASANT, JUDGE)
rtr/-

B.A.No.4673 of 2007 3