IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1435 of 2002()
1. K.RADHAKRISHNAN, S/O. KUMARAN,
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.B.MOHANLAL
^ For Respondent :PUBLIC PROSECUTOR
Coram
The Hon'ble MR. Justice G.SASIDHARAN
Dated : 22/02/2002
: O R D E R
G. SASIDHARAN, J.
------------------------
CRL.M.C. NO.1435 OF 2002
------------------------
Dated this the 22nd day of February, 2002.
ORDER
This application for anticipatory bail is filed
by the accused in Crime No. 35 of 2002 of Anchalumood
Police Station registered under Section 498A of the
Indian Penal Code. The allegation against the petitioner
is that he harassed the defacto complainant, who is his
wife, mentally and physically with demand for dowry. The
submission made by the learned counsel appearing for the
petitioner is that he filed an application for
dissolution of marriage in the Family Court, Kollam and
another petition for getting custody of the children and
after the filing of the above petitions, the defacto
complainant had given the complaint on the basis of which
crime was registered against the petitioner. It appears
that keeping of the petitioner in judicial custody on
arresting him is not needed in connection with the
investigation of the crime. Anticipatory bail can be
granted to the petitioner.
In the event of arrest of the petitioner in
connection with the above crime, he shall be released on
-: 2 :-
bail on executing bond for Rs.20,000/- with two solvent
sureties each for the like amount. Petitioner will
appear before the Magistrate within one week from this
date. Petitioner will make himself available before the
Investigating Officer as and when required in connection
with the investigation of the crime.
(G. SASIDHARAN, JUDGE)
sb.
G. SASIDHARAN, J.
—————————–
CRL.M.C. No. 1435 of 2002
—————————–
ORDER
22nd February, 2002.