High Court Kerala High Court

K.I. Pareed vs State Of Kerala on 5 June, 2009

Kerala High Court
K.I. Pareed vs State Of Kerala on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2932 of 2009()


1. K.I. PAREED, AGED 67 YEARS,
                      ...  Petitioner
2. KUNJU BEEVI PAREED, AGED 60 YEARS,
3. K.P. SHAJITHA, AGED 40 YEARS,
4. K.K. ANSAR, AGED 43 YEARS,
5. K.P. SHANAVAS, AGED 38 YEARS,
6. ANEEZA SHANAVAS, AGED 35 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/06/2009

 O R D E R
                      K.T.SANKARAN, J.

               -----------------------------------------
                       B.A.No. 2932 of 2009
               -----------------------------------------

                Dated this the 5th June, 2009

                            O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused 2 to 7 in Crime No.755/09 of Kalamassery Police

Station.

2. The offences alleged against the petitioners are under

Sections 409, 498A and 34 of the Indian Penal Code and

Sections 2 and 4 of the Dowry Prohibition Act.

3. The marriage between the de facto complainant and

the first accused took place on 4.9.2005. I have perused a copy

of the complaint which was made available to me by the

learned counsel appearing for the de facto complainant. There

are allegations of demand for dowry in the years 2005 and

2006. According to the petitioners, the first accused (husband)

and the de facto complainant are residing separately since

2007. The first accused is employed abroad. There is no case

BA.2932/09 2

for anybody that the de facto complainant was residing with

the petitioners at any time after 2007. The first petitioner is

the father-in-law, second petitioner is the mother-in-law, third

petitioner is the sister-in-law and the fourth petitioner is the

husband of the sister-in-law of the de facto complainant. Fifth

petitioner is the brother-in-law of the de facto complainant and

6th petitioner is the wife of the 5th petitioner. The husband

(first accused) is still employed abroad. He has pronounced

Thalaq and it was intimated the de facto complainant.

4. The learned counsel for the petitioners submitted that

the petitioners apprehend arrest and humiliation and

harassment. He pointed out that the father of the de facto

complainant is a retired Colonel and the complaint was filed

before the Assistant Commissioner of Police, Kochi, which was

forwarded to the Kalamassery Police Station and the crime

was registered.

5. The learned counsel appearing for the de facto

complainant submitted that there are lot of contradictions in

the statement of facts in the bail application and the

BA.2932/09 3

statements in the letter intimating Thalaq and the two stories

will not stand together. I do not think that it is necessary to

consider the disputed questions of facts for the purpose of

deciding this application for anticipatory bail.

6. Taking into account the facts and circumstances of

the case, the nature of the offences and other circumstances, I

am of the view that anticipatory bail can be granted to the

petitioners. There will be a direction that in the event of the

arrest of the petitioners, the officer in charge of the police

station shall release them on bail for a period of one month on

their executing bond for Rs.50,000/- each with two solvent

sureties for the like amount to the satisfaction of the officer

concerned, subject to the following conditions:

A) Petitioner No.5 shall report before the

investigating officer between 9 AM and 11

AM on all Mondays, till the final report is

filed or until further orders;

B) The petitioners shall appear before the

investigating officer for interrogation as

and when required;

BA.2932/09 4

C) The petitioners shall not try to influence the

prosecution witnesses or tamper with the

evidence;

D) The petitioners shall not commit any offence

or indulge in any prejudicial activity while

on bail.

E) On the expiry of the period mentioned

above, the petitioners shall surrender

before the Magistrate concerned and seek

regular bail.

F) In case of breach of any of the conditions

mentioned above, the bail shall be liable to

be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN, JUDGE
vgs.