High Court Kerala High Court

Muhammed Ali vs State Of Kerala on 2 March, 2007

Kerala High Court
Muhammed Ali vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1286 of 2007()


1. MUHAMMED ALI, AGED 32 YEARS,
                      ...  Petitioner
2. AYISHA, AGED 55 YEARS, W/O. ABDULLA,
3. IBRAHIM, AGED 26 YEARS, S/O. ABDULLA,
4. RAMLA, W/O. VEERANKUTTY,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/03/2007

 O R D E R
                            V.RAMKUMAR, J.

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

                    Bail Application No. 1286/2007

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

                  Dated this  2nd day of March, 2007


                                  O R D E R

The petitioners who are accused Nos. 1 to 4 in

Crime No.122/2007 of Pattambi Police Station for offences

punishable under Sections 406, 498-A, 506(i) and 315 IPC

read with Section 34 IPC seek anticipatory bail.

2. The learned Public Prosecutor opposed the

application.

3. The petitioners are the husband, mother-in-law,

brother-in-law and sister-in-law of the defacto complainant.

The marriage between the defacto complainant and the first

accused took place on 26.12.1996. According to the complaint,

the first accused used to harass the defacto complainant on

account of her not getting pregnant and on 22.8.2006 at a time

when the defacto complainant was pregnant, the first accused

is alleged to have assaulted her and fisted and kicked on her

abdomen which, according to her, resulted in a mis-carriage.

4. It is too early to accept the contention of the first

accused that the abortion was a natural abortion and not on

account of any criminal act committed by the first accused. I

B.A.1286/2007

2

am therefore, not inclined to grant anticipatory bail to the first

accused. However, in the case of accused Nos. 2 to 4, who are

petitioners 2 to 4, I am inclined to grant anticipatory bail.

5. Accordingly, a direction is issued to the

Investigating Officer to release the petitioners 2 to 4 on bail

for a period of one month in the event of their arrest in

connection with the above case on each of them executing a

bond for Rs. 10,000/- (Rupees ten thousand only) with two

solvent sureties each for the like amount to the satisfaction to

the said officer and subject to the following conditions:

1. Petitioners 2 to 4 shall report before

the Investigating Officer between 9 a.m.

and 11 a.m. on all Wednesdays.

2. Petitioners 2 to 4 shall make

themselves available for interrogation as

and when required by the Investigating

Officer.

3. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. Petitioners shall not commit any offence

B.A.1286/2007

3

while on bail.

5. Petitioners shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

6. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

7. In the case of the first accused there is no reason

why he should not surrender before the Magistrate concerned

and seek regular bail. Accordingly, if the first petitioner/first

accused surrenders before the Magistrate concerned and files

an application for regular bail within two weeks from today,

the same shall be considered and disposed of by the Magistrate

preferably on the same day on which it is filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1286/2007

4