High Court Kerala High Court

Muhammed Salim vs State Of Kerala Represented By The … on 17 October, 2008

Kerala High Court
Muhammed Salim vs State Of Kerala Represented By The … on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4442 of 2008()


1. MUHAMMED SALIM, S/O.ABDUL RAHMAN,
                      ...  Petitioner
2. ABDUL GAFOOR, S/O.ABDUL RAHMAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/10/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.4442 OF 2008
                   ------------------------------
             Dated this the 17th day of October, 2008


                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 498(A) and 34 of

I.P.C. According to prosecution, the first accused married the

defacto complainant in the year 2004 and 40 sovereigns of gold

were given to the defacto complainant and those were sold by

the first accused. Rs.1,15,000/- was also given to the first

accused by the defacto complainant’s father for arranging a visa

to go to gulf. He left for gulf in 2005. In the meantime, the first

accused and the second accused were harassing the defacto

complainant by demanding more dowry and more money.

3. Even after coming back from gulf 26.01.2008 the first

accused made a demand for Rs.5 Lakhs from the defacto

complainant and she was ousted from the marital house. The

second accused is the brother of the first accused. It is also

alleged that defacto complainant’s parents were prepared to give

an extent of 10 cents of property in the name of the defacto

B.A.4442 of 2008
2

complainant but the first accused was not willing to accept the

same but he demanded more money and harassed her.

4. Learned counsel for the petitioners submitted that the

allegations made against him are not correct. The first accused

filed a petition for restitution of conjugal rights and there is a

child in the wedlock and that after he came back from gulf in

January 2008 they lived together, but some difference of opinion

developed, since she insisted that he should stay in her house. It

is also submitted that the case was referred to the Lok Adalath

for settling the marital dispute between the parties but the

defacto complainant was continuously absent and hence the

matter could not be settled. In such circumstances, anticipatory

bail may be granted, it is submitted.

5. Learned Public Prosecutor submitted that he has no

objection in granting anticipatory to the second accused on

conditions. But there are serious allegations against the first

accused. On considering the nature of allegations made,

anticipatory bail may not be granted to him. The Lok Adalath

returned the file to this court, since the defacto complainant sent

B.A.4442 of 2008
3

a letter stating her difficulty to appear before the Lok Adalath,

since her father had an accident and he is unable to travel. It is

also stated in the letter that no amount was paid by first accused

towards maintenance and hence she is not able to come to the

Lok Adalath. It also admitted that a petition for maintenance is

pending before the court.

On hearing both sides to protect the interest of parties, I

find that anticipatory bail can be granted on conditions.

Hence, the following order is passed :

The petitioners shall surrender before the

Investigating Officer within 15 days from today and

co-operate with the investigation and in the event

of their arrest, they shall be released on bail on

their executing bond for Rs.25,000/- each with two

solvent sureties each for like sum to the

satisfaction of the Arresting Officer on the following

conditions :

i. The first accused shall produce an F.D.

Receipt for Rs.1 Lakh in the name of the

B.A.4442 of 2008
4

defacto complainant and the child within 15

days from today. This condition is

applicable only to the first accused.

ii. The petitioners shall not influence or

intimidate any witness or commit any

offence while on bail.

iii. The petitioners shall report before the

Investigating Officer as and when directed

and co-operate with the investigation.

After dictating the order, learned counsel for the

petitioners submitted that he has objection in depositing the

amount of Rs.1Lakh and that this objection may be recorded. It

is recorded. But, it is made clear that if the first accused fails to

deposit the amount as per the condition imposed, then the order

will not be come into effect, as far as the first petitioner is

concerned. Section 438 Cr.P.C. allows the court to make any

condition as it deem fit and proper, in the circumstances.

Though the facts are not persuasive to grant anticipatory bail, it

is granted only since this court finds that the interest of the

B.A.4442 of 2008
5

victim can be protected by imposing condition and allowing this

petition. If the first petitioner who is working abroad and is

affluent cannot comply with the condition, he does not deserve

the benefit of this order.

With these observation, the petition is allowed.

K.HEMA, JUDGE

pac