High Court Kerala High Court

Mathew vs State Of Kerala on 15 October, 2008

Kerala High Court
Mathew vs State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3737 of 2008()


1. MATHEW, S/O. MATHAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE S.I OF
                       ...       Respondent

                For Petitioner  :SRI.J.DEVADANAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 3737 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 15th day of October,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offence is under section 498A IPC. On

hearing both sides, the case was referred to the Lok Adalath for

settlement, but it is seen from the proceedings of the Lok Adalath

that petitioner, petitioner’s counsel and defacto-complainant

were not present, though learned Public Prosecutor was present.

Hence, the case was sent back to this Court.

3. This petition is filed as early as on 3-6-2008. There is no

representation on behalf of petitioner. The investigation is in a

stand still. The complaint is filed on 24-4-2008. Hence, petitioner

is directed to surrender before the Investigating Officer and co-

operate with the investigation.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.