High Court Kerala High Court

Ahammed.B.K. vs Station House Officer on 6 July, 2007

Kerala High Court
Ahammed.B.K. vs Station House Officer on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4079 of 2007()


1. AHAMMED.B.K., S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/07/2007

 O R D E R
                                    R.BASANT, J

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

                              B.A.No.4079 of 2007

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

                       Dated this the 6th day of July, 2007


                                        ORDER

Application for anticipatory bail. Petitioner is the 1st accused.

His wife is the defacto complainant. He faces allegations under

Section 498 A I.P.C. A complaint was filed before the learned

Magistrate, which was referred to the police under Section 156(3)

Cr.P.C. Thereafter the crime has been registered. Investigation is in

progress. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

marriage had taken place as early as in 1999. Two children were

born in the wedlock, one aged 6 years and the other aged 11 months.

After the birth of the second child, there has been acrimony in the

matrimonial relationship. The wife had not returned to the

matrimonial home after the delivery of the second child. Because of

the strain in the matrimony, false, fanciful and exaggerated

allegations are being made to vex and harass the petitioner, submits

the learned counsel for the petitioner.

3. The learned Public Prosecutor does not oppose the

application for anticipatory bail. I reckon that as a very reasonable

stand taken by the learned Public Prosecutor. Arrest and

incarceration of the petitioner in custody is likely to mar all

B.A.No.4079 of 2007 2

possibilities of reconciliation of the matrimonial relationship. Subject

to appropriate conditions, I am satisfied, anticipatory bail can be

granted.

4. In the result, the Bail Application is, allowed. The

following directions are issued under Section 438 Cr.P.C.

i) The petitioner shall appear before the learned Magistrate

at 11 a.m on 13.07.2007. He shall be enlarged on regular bail on his

executing a bond for Rs.25,000/- (Rupees Twenty Five thousand only)

with two solvent sureties each for the like sum to the satisfaction of

the learned Magistrate;

ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and 1

p.m on 14.07.2007, 15.07.07 and 06.07.2007 and thereafter between

10 a.m and 12 noon on all Mondays and Fridays for a period of two

months. Subsequently he shall make himself available for

interrogation before the Investigating Officer as and when directed by

the Investigating Officer in writing to do so;

iii) If the petitioner does 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 petitioner and deal with him in accordance with law as if those

directions were not issued at all;

B.A.No.4079 of 2007 3

iv) If the petitioner were arrested prior to his surrender on

13.07.07 as directed in clause (1) above, he shall be released on bail

on his executing a bond for Rs.25,000/- (Rupees Twenty Five thousand

only) without any sureties undertaking to appear before the learned

Magistrate on 13.07.07.

(R.BASANT, JUDGE)

rtr/-