High Court Kerala High Court

Babukuttan vs State Of Kerala on 21 February, 2007

Kerala High Court
Babukuttan vs State Of Kerala on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 692 of 2007()


1. BABUKUTTAN, AGED 37,
                      ...  Petitioner
2. SARASAMMA, AGED 72 YEARS,
3. SOBHANA, AGED 40 YEARS,
4. VINITHA REGHUNATH, AGED 26 YEARS,
5. SREEDEVI, AGED 33 YEARS,

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/02/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 692 OF 2007 B

                    ````````````````````````````````````````````````````

                  Dated this the 21st day of February, 2007


                                      O R D E R

Petitioners, who are the husband of one Sheela and first

petitioner’s mother, sister, brother’s wife and another sister respectively,

seek anticipatory bail on the allegation that the police of the Women

Cell, Kollam are at their heels at the instance of Sheela, who is alleged

to have lodged a complaint alleging the commission of non-bailable

offence.

2. Learned Public Prosecutor, on instructions, submitted that

eventhough the said Sheela, who is the wife of the first petitioner, had

lodged a complaint before the Women Cell, Kollam, the parties were

summoned to the police station only for counselling and no crime has

been registered by the Kollam East Police against the petitioners and

that the petitioners are not wanted by the said police in connection with

the allegations made in the petition. If so, the apprehension of arrest

and harassment entertained by the petitioners is unfounded. Recording

the submission made by the Public Prosecutor, this petition is closed.

(V. RAMKUMAR, JUDGE)

aks