High Court Kerala High Court

K.M.C.Abdul Azeez vs State Of Kerala on 25 February, 2008

Kerala High Court
K.M.C.Abdul Azeez vs State Of Kerala on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1104 of 2008()



1. K.M.C.ABDUL AZEEZ
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/02/2008

 O R D E R
                            R. BASANT, J.

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

                        B.A. No. 1104 of   2008

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

          Dated this the  25th day of  February, 2008


                                 ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 5. They are the husband of the de facto

complainant and his relatives. Marriage took place on

15/4/07. Allegations are raised of the offence of matrimonial

cruelty punishable under Sec.498A of the IPC. Cognizance has

been taken on the basis of a private complaint filed by the de

facto complainant before the learned Magistrate and referred

by the learned Magistrate to the police under Sec.156(3) of the

Cr.P.C. Investigation is in progress. The petitioners apprehend

imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. The 1st accused/the

husband is a deaf and dumb person. Frustrations and

B.A. No. 1104 of 2008 -: 2 :-

disappointments in marriage are prompting the de facto

complainant to raise reckless and exaggerated allegations.

Arrest and incarceration of the petitioners is likely to close the

doors permanently on any possibility of harmonious settlement

of the matrimonial dispute. The petitioners are willing to abide

by any conditions. They may be granted anticipatory bail

subject to appropriate conditions, prays the learned counsel for

the petitioners.

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor reports that the

alleged victim/the de facto complainant is not shown to have

suffered any injury consequent to the alleged infliction of cruelty

on her by the petitioners.

4. Having considered all the relevant inputs, I am satisfied

that anticipatory bail can be granted to the petitioners subject to

appropriate conditions which shall ensure the interests of a

proper investigation.

5. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 3/3/08. They shall

B.A. No. 1104 of 2008 -: 3 :-

be released on regular bail on their executing bonds for

Rs.25,000/- each with two solvent sureties each for the like sum

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 4/2/08 and 5/2/08. During this period the

Investigator shall be at liberty to interrogate the petitioners in

custody and take all necessary steps for the proper conduct of

the investigation. Thereafter the petitioners shall appear before

the Investigating Officer on all Mondays and Fridays between

10 a.m. and 12 noon for a period of one month. Subsequently,

they shall so make themselves available for interrogation before

the Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

B.A. No. 1104 of 2008 -: 4 :-

on 3/2/08 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.25,000/- each without any

sureties undertaking to appear before the learned Magistrate on

3/2/08.

(R. BASANT, JUDGE)

Nan/