High Court Kerala High Court

Binoy @ Sathish vs State Of Kerala on 11 June, 2008

Kerala High Court
Binoy @ Sathish vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  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.