High Court Kerala High Court

Rajesh P.K. vs Sub Inspector Of Police on 19 June, 2007

Kerala High Court
Rajesh P.K. vs Sub Inspector Of Police on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3691 of 2007()


1. RAJESH P.K., S/O.HARIDASAN, AGED 35
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, PERAMBRA POLICE
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.N.RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2007

 O R D E R
                                    R.BASANT, J

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

                               B.A.No.3691 of 2007

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

                      Dated this the 19th day of June, 2007


                                        ORDER

Application for anticipatory bail. The 1st petitioner is the

husband of the defacto complainant. Some of the co-accused have

been granted anticipatory bail by the learned Sessions Judge.

Petitioner’s prayer was turned down. Marriage took place in 2003.

There is strain in the relationship between the spouses. They are

residing separately. Wife so residing separately has filed a private

complaint. That was referred to the police under Section 156(3)

Cr.P.C. Investigation is in progress. Petitioner apprehends imminent

arrest for the offence under Section 498 A I.P.C.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I am

satisfied that direction under Section 438 Cr.P.C can be issued in

favour of the petitioner. In coming to this conclusion, I take note of

the fact that no serious injuries are suffered by the victim and the

contention is that fanciful and exaggerated allegations are raised

because of the strain in the matrimonial relationship. Appropriate

conditions can be imposed in the interests of a fair, efficient and

expeditious investigation.

B.A.No.3691 of 2007 2

3. In the result, this Bail Application is, allowed. The

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

i) The petitioner shall appear before the learned Magistrate

having jurisdiction at 11 a.m on 26.06.2007. He shall be released on

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

Five thousand only) each 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 4

p.m on 27.06.2007 and thereafter between 10 a.m and 12 noon on all

Mondays and Fridays until further orders;

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;

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

26.06.07 as directed in clause (1) above, he shall be released 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 26.06.07.

(R.BASANT, JUDGE)

rtr/-

B.A.No.3691 of 2007 3