High Court Kerala High Court

Jayachandran vs State Of Kerala on 5 December, 2006

Kerala High Court
Jayachandran vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6975 of 2006()


1. JAYACHANDRAN, S/O.KUTTAPPAN,
                      ...  Petitioner
2. SOBHANAKUMARI, W/O.JAYACHANDRAN,
3. SOJINI J.CHANDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

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

                              B.A.NO.6975 OF 2006

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

                             Dt.  DECEMBER 5, 2006

                                       ORDER

In this petition filed under sec.438 Cr.P.C. the petitioners who

are accused Nos.1 to 3 in Crime No.454/2006 of Kattakkada Police

Station for an offence punishable under sec.498A IPC, seek

anticipatory bail.

2. The petitioners are the parents-in-law and the husband of the

de facto complainant viz. Mithra Manmadhan aged 26 years. The

marriage between Mithra and the 3rd petitioner herein was solemnized

on 13.5.2006. M.T.Manmadhan, the father of Mithra, is employed in

Gulf. At the time of her marriage gold ornaments weighing 101

sovereigns and a foreign gold chain weighing 5 sovereigns, a bracelet

weighing 1= sovereigns and a gold ring weighing > sovereign was

given to the 3rd petitioner. A gold bangle weighing 1 sovereign was

given to the 3rd petitioner’s sister. Apart from that, cash worth Rs.3.5

lakhs, a mobile phone worth Rs.24000/-, another mobile phone worth

Rs.7000/-, a Sony television worth Rs.9000/-, furniture worth

Rs.29000/-, a home theater, a mixie, a pulser and a motor cycle etc.

were also given to the 3rd petitioner. Alleging that they have to

B.A.6975/06 2

purchase a car, the petitioners took the cash amount from Mithra. But

later she was told that the cash was utilised for clearing some financial

liability. The 3rd petitioner and others had appropriated the gold

ornaments of Mithra. They also insisted her to sell her gold

ornaments. When she objected to the same, alleging that her

jewellery was made of rolled gold, the 3rd petitioner began corporal

torture of Mithra. She was even mentally upset over the conduct

of her husband and in laws. They used to abuse her and subject her

to sentimental blackmail alleging that she was mentally deranged.

They used to demand more dowry. Mithra had on many occasions

contacted her parents through telephone to narrate her said plight in

her matrimonial home. She was virtually a prisoner there. On account

of the physical assault on her, she was experiencing pain on her ears,

cheeks and had also developed headache. It was taking advantage

of the fact that Mithra’s father is abroad that the petitioners were

allegedly ill-treating her and physically and mentally torturing her.

3. The learned counsel for the petitioners would submit that the

de facto complainant was having mental illness even before the

marriage and the said illness was concealed from the petitioners. He

also invited my attention to Annexures A-I and A-II prescriptions

issued to Mithra sometime in the year 2000 by a consultant

B.A.6975/06 3

psychiatrist. Merely because Mithra had consulted a psychiatrist

sometime prior to the marriage, it does not follow that she was

suffering from mental illness. Her marriage was solemnized only on

13.5.2006 and within a short span of 6 months she has been driven to

the necessity of lodging a complaint before the police for the

matrimonial atrocities and domestic violence inflicted on her. I am not

inclined to grant pre-arrest bail to the petitioners against whom there

are very specific allegations in the complaint lodged by Mithra to the

police. There is no reason why the petitioners should not surrender

before the magistrate and seek regular bail. This petition is

accordingly dismissed.

(V.RAMKUMAR, JUDGE)

mt/-