IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3600 of 2008()
1. BINOY @ SATHISH, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY SUB
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :11/06/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 3600 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of June, 2008
O R D E R
Application for anticipatory bail.
2. On the allegation that the petitioner went to his wife’s house and
created some problem under intoxication, a complaint is lodged by the
petitioner’s brother-in-law. A crime is registered against the petitioner under
section 452 IPC.
3. Learned counsel for the petitioner submitted that the petitioner
and his wife had some difference of opinion and wife is living at her
parental house. The petitioner went to her house to get her back, which fact
is clear from the First Information Statement itself. But, later some
incident happened and a complaint is lodged. The petitioner’s interest is
only to get back his wife and hence, if the petitioner is remanded to
custody, it is likely that the family relationship would be broken. The
learned Public Prosecutor submitted that he has no objection in granting
anticipatory bail on conditions.
4. In the result, the following order is passed:-
1) Petitioner shall surrender before the Investigating
Officer and make himself available for interrogation.
-2-
2) Thereafter, if the petitioner is arrested, he shall be
produced before the Magistrate concerned in accordance with
law.
3) On production of the petitioner before the Magistrate
and on filing of any bail application, the petitioner shall be
released on bail on his executing a bond for Rs.25,000/- with
solvent sureties each for the like amount to the satisfaction of
the learned Magistrate on the following conditions:-
1) The petitioner shall appear before the
Investigating Officer as and when directed.
2) The petitioner shall co-operate with the
investigation.
The application is allowed as above.
K. HEMA,
JUDGE.
mn.