High Court Kerala High Court

Sarojini Amma vs The State Of Kerala on 7 December, 2006

Kerala High Court
Sarojini Amma vs The State Of Kerala on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7227 of 2006()


1. SAROJINI AMMA,
                      ...  Petitioner
2. KAMALAMMA,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/12/2006

 O R D E R
                                     V. RAMKUMAR, J.


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


                           Bail Application No.7227 of 2006


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


                             DATED: DECEMBER 7, 2006





                                         O R D E R

Petitioners who are accused Nos.2 and 3 in Crime No.690/2005 of

Kottarakkara Police Station for offences punishable under Secs.498-A and

306 read with sec.34 I.P.C., seek anticipatory bail.

2. Prasanna Kumari, the wife of the 1st accused, allegedly committed

suicide at 11 p.m. on 22.7.2005. Their marriage was on 11.9.1994.

Petitioners herein are the sisters of the 1st accused.

3. The case is now pending before the J.F.C.M.-I, Kottarakkara as

C.P.179/2006. Petitioners had previously sought anticipatory bail from this

court as per B.A.No.4840/2005. This court was not inclined to grant them

anticipatory bail but, instead, directed them to surrender before the

magistrate who was directed to dispose of their bail application expeditiously.

Admittedly, the petitioners have not approached the magistrate with an

application for regular bail. Instead, they have again sought for anticipatory

bail. There is no reason why the petitioners should not seek regular bail

Bail A.No.7227/2006 -:2:-

after surrendering before the committed court. Accordingly, if the petitioners

surrender before the magistrate and file an application for regular bail within

two weeks from today, the same shall be considered and disposed of

preferably on the same day on which it is filed. With the above

observation this application is dismissed.

V.RAMKUMAR,

JUDGE.

mt/-