High Court Kerala High Court

Chacky vs The Sub Inspector Of Police on 14 November, 2008

Kerala High Court
Chacky vs The Sub Inspector Of Police on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6495 of 2008()


1. CHACKY, AGED 72 YEARS, W/O.LATE
                      ...  Petitioner
2. SAVITHRI BAHULEYAN, AGED 35 YEARS,

                        Vs



1. THE SUB INSPECTOR OF POLICE, PAVARATTY
                       ...       Respondent

2. STATE REP;BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6495 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 14th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 309, 498A, 306

read with section 34 IPC. According to prosecution, petitioners

are mother-in-law and sister-in-law of deceased Sajitha and they

allegedly harassed deceased Sujatha and due to the harassment

she poured kerosene on her body and set fire to herself and

committed suicide.

3. According to petitioners, they are innocent of the

allegations made and there was no provocation for the deceased

to commit suicide. Section 306 IPC is added consequent to an

after thought. First petitioner is aged 75 years and she is

suffering from several ailments. Second petitioner is having

children who are studying in various classes. Therefore, they may

be granted anticipatory bail, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that a dying declaration was recorded by the

Magistrate from the deceased while she was in the hospital. She

made specific allegations against petitioners and also her

brother-in-law in the dying declaration. In a case of this nature, it

may not be fit to grant anticipatory bail, it is submitted.

BA 6495/08 -2-

5. On consideration of the relevant contentions and on

going through the case diary, I am satisfied that this is not a fit

cast to grant anticipatory bail.

Petitioners are directed to surrender before

the Magistrate court concerned or before the

Investigating Officer without any delay and co-operate

with the investigation. Whether they surrender or not,

police is at liberty to arrest them and proceed in

accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.