High Court Kerala High Court

Mahesh.M.R. vs State Of Kerala Represented By The on 23 October, 2008

Kerala High Court
Mahesh.M.R. vs State Of Kerala Represented By The on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6538 of 2008()


1. MAHESH.M.R., S/O.N.RADHAKRISHNAN PILLAI,
                      ...  Petitioner
2. N.LEELABHAI, D/O.SAVITHRI AMMA,
3. MANOJ.M.R., S/O.N.RADHAKRISHNA PILLAI,
4. T.R.JAMINI, W/O.MANOJ.M.R.,

                        Vs



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

2. SUB INSPECTOR OF POLICE, KOTTARAKKARA

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                  K. HEMA, J.

                  ---------------------------------------------------
                     Bail Appl.No.6538 of 2008
                  ---------------------------------------------------
              Dated this the 23rd day of October, 2008.


                                      ORDER

Petition for anticipatory bail.

2. The alleged offences is under Sections 498A read with

Section 34 IPC. According to prosecution, the first accused is the

husband and accused nos. 2 to 4 are the near relatives of the

husband of de facto complainant. They allegedly harassed the de

facto complainant after the marriage by demanding more money and

the first accused took her to her house insisting that she should bring

money. Thereafter, he refused to maintain her. There was physical

and mental torture by the first accused.

3. Learned counsel for the petitioners submitted that the

allegations in the F.I.R. will not constitute any offence under section

498A IPC. As per the allegations, the husband used to beat the de

facto complainant. An amount of Rs. 3 lakh was paid to the husband

and he had taken her to her house and left her insisting that she

should bring money and he neglected and refused to maintain de

facto complainant. Learned counsel for the petitioners submitted that

[B.A.No.6538/08] 2

the first petitioner is unemployed and he has no income whereas the

de facto complainant is working as a Lab Assistant in a Government

school. There are no issues in the relationship. It is also submitted that

while she was living in the matrimonial house her gold ornaments ( 10

sovereigns) were stolen and a complaint was also lodged by her

stating this and therefore the allegation that petitioner took all her

gold is not correct. He is not liable for the loss of the gold ornaments.

The allegation is that the first petitioner has misappropriated all her

gold ornaments except 4 sovereigns.

4. This petition is opposed. Learned counsel for the petitioners

submitted that the allegations against the first accused is serious in

nature. There were allegations of both physical and mental torture.

There was demand for money and he also misappropriated gold

ornaments. The de facto complainant had 50 sovereigns in total and

she was also taken to her house and abandoned without making any

enquiries about her. As far as petitioners 2 to 4 are concerned, there

is only general allegations. Hence, he has no objection in granting

anticipatory bail to them, but first petitioner does not deserve

anticipatory bail.

4. On hearing both sides, I am satisfied that considering the

nature of the allegations made against the first petitioner, it is not a fit

case to grant anticipatory bail. However, anticipatory bail can be

granted to petitioners 2 to 4.

[B.A.No.6538/08] 3

Hence, the following order is passed:

1) The prayer for anticipatory bail by the first petitioner

(A1) is rejected. He is directed to surrender before the

investigating officer within 7 days from today and co-

operate with the investigation.

2) Petitioners 2 to 4 are directed to surrender before

the Magistrate court concerned and, if any bail

application is filed, they shall be released on bail on

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

sureties each for the like sum to the satisfaction of

the learned Magistrate on the following conditions:

i) They shall report before the investigating officer

as and when directed.

ii) They shall co-operate with the investigation.

iii) They shall not commit any offence while on bail.

Petition is allowed.

K. HEMA, JUDGE.

Krs.