IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7798 of 2008()
1. BABU NAIK, S/O.KORUGU NAIK, KURINJI,
... Petitioner
2. SITHU BHAI, W/O.BABU NAIK, KURINJI,
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/01/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.7798 of 2008
------------------------------------------
Dated, this the 14th day of January, 2009
ORDER
Petition for anticipatory bail.
2. According to the prosecution, the petitioners along with
their son (A1) allegedly harassed the defacto complainant’s daughter who
was the wife of the first accused, on demand of dowry, and she
committed suicide.
3. Learned counsel for the petitioners submitted that the
petitioners are absolutely innocent of the allegations made. The defacto
complainant’s daughter had some mental problem and she was taking
medicines also. She committed suicide only on account of her mental
illness. A crime was registered under the caption ‘unnatural death’ and no
injury was noted on the body of the deceased. Subsequently, it was at the
instance of the defacto complainant that a crime was registered against the
petitioners and their son. Learned counsel for the petitioners also
submitted that the first accused was already granted bail by the Magistrate
Court. Hence anticipatory bail may be granted to the petitioners.
4. This petition is opposed. Learned Public Prosecutor
submitted that on 15.2.2008 there was a phone call by the defacto
complainant to another person stating that she was being assaulted at the
house of the husband. There is clear evidence regarding the harassment
B.A.No.7798 of 2008
2
meted on her by the petitioners. Specific allegations are made against the
petitioners. It is also submitted that charge sheet has not been filed so far
and the investigation is in progress. Hence it is not a fit case to grant
anticipatory bail.
5. On hearing both sides and considering the nature of the
allegations made, I do not think it is a fit case to grant anticipatory bail.
Though an allegation is made that the defacto complainant’s daughter
committed suicide because of her mental illness, no documents are
produced to establish the same. Nothing was pointed out also and there is
only mere assertion to that effect. In the above circumstances I am not
inclined to grant anticipatory bail. Crime was registered as early as on
15.2.2008 and the petitioners were not available for interrogation and
investigation.
Hence, petitioners are directed to surrender before the
investigating officer or the Magistrate Court concerned, within
ten days from today and co-operate with the investigation.
Whether they surrender or not, police is at liberty to arrest them
and proceed with in accordance with law.
K.HEMA, JUDGE
vns