High Court Kerala High Court

Mohammed Rafeeque T.S vs State – Represented By Public … on 26 November, 2008

Kerala High Court
Mohammed Rafeeque T.S vs State – Represented By Public … on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5177 of 2008()


1. MOHAMMED RAFEEQUE T.S.,
                      ...  Petitioner

                        Vs



1. STATE - REPRESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :26/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 5177 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 26th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. According to prosecution, de facto complainant’s

brother-in-law and his nephew went to de facto complainant’s

house and assaulted her and committed offences under sections

452, 323, 354, 294(b) read with section 34 IPC. The offences

were committed because de facto complainant ousted another

brother’s wife from the house.

3. Learned counsel for petitioner submitted that

petitioner is 2nd accused in the crime. De facto complainant and

accused are close relatives. There was some difference of opinion

but the present allegations made are not correct. It is also

submitted that matter is settled between the parties and hence,

petitioner may be granted anticipatory bail. A compromise is also

produced as Annexure-AIII.

4. Learned Public Prosecutor opposed this petition and

submitted that in the nature of the allegations made, It is not fit

to grant anticipatory bail. It is also submitted that the matter was

referred to the Lok Adalath by this Court and it was sent back

stating that there was no possibility of settlement. Though

petitioner would claim that the matter was settled, there is no

BA 5177/08 -2-

information to the police regarding any such settlement. Since it

was stated that the case was settled at the police station, this fact

was ascertained and it is submitted that the matter was not

settled.

5. On hearing both sides, I am not persuaded to act upon

the alleged settlement. Considering the nature of the allegations

made, I find that it is not fit to grant anticipatory bail. The offence

was committed as early as on 22-7-2008 and the crime was

registered on 23-7-2008. Petitioner is required for investigation.

Petitioner is directed to surrender before the

Investigating Officer without any delay and co-

operate with the investigation. Whether he

surrenders or not, police is at liberty to arrest him

and proceed in accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.