High Court Kerala High Court

Nazeer M. vs The State Of Kerala on 11 February, 2008

Kerala High Court
Nazeer M. vs The State Of Kerala on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 646 of 2008()


1. NAZEER M., S/O. IBRAHIM,
                      ...  Petitioner
2. ALEEMA, W/O. IBRAHIM,
3. HAJIRA, W/O. LATNEEF,
4. SAJNA, W/O. NAZAR,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JACOB E SIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/02/2008

 O R D E R
                              R. BASANT, J.

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

                         B.A.No. 646  of   2008

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

              Dated this the 11th day of  February, 2008


                                  O R D E R

Application for anticipatory bail. The petitioners are the

husband of the defacto complainant and his relatives. They face

allegations in a crime registered for the offence punishable under

Section 498A I.P.C. The marriage between the spouses took

place on 27.2.2000. The spouses are blessed with two children.

Crime has been registered on the basis of a private complaint

filed by the defacto complainant and referred by the learned

Magistrate to the police under Section 156(3) Cr.P.C.

Investigation is in progress. The petitioners apprehend imminent

arrest.

2. The learned counsel for the petitioners submits that the

petitioners are innocent. Eventhough it is alleged that divorce

has been effected, Annex.A only shows that Thalak has been

pronounced only twice and hence not make it a valid divorce at

any rate. The learned counsel submits that there is some strain in

the matrimonial relationship. Because of such strain false,

B.A.No. 646 of 2008

2

frivolous and vexatious allegations are being raised against the

petitioners. They do not deserve to suffer the trauma of arrest and

detention. They may be granted anticipatory bail, it is prayed.

3. The learned Prosecutor does not oppose the application. I am,

in these circumstances, satisfied that anticipatory bail can be granted to

the petitioners, subject to appropriate terms and conditions. In the

absence of opposition it is not necessary for me to advert to facts in

any greater detail in this order.

4. In the result:

(1) These applications are allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioners shall surrender before the learned Magistrate

on 18.2.2008 at 11 a.m. The learned Magistrate shall release the

petitioners on regular bail on condition that they execute bonds

for Rs.25,000/- (Rupees twenty five thousand only) each with two

solvent sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioners shall make themselves available for

B.A.No. 646 of 2008

3

interrogation before the Investigating Officer between 10 a.m. and 1

p.m. on 19.2.08 and 20.2.2008. During this period, the investigators

shall be at liberty to interrogate the petitioners in custody and take all

necessary steps in connection with the investigation. Thereafter they

shall appear before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months and

subsequently as and when directed by the Investigating Officer in

writing to do so.

(d) If the petitioners do not appear before the learned Magistrate

as directed in clause (1) above, these directions shall lapse on

18.2.2008 and the police shall be at liberty thereafter to arrest the

petitioners and deal with them in accordance with law.

(b) If the petitioners were arrested prior to their surrender on

18.2.2008 as directed in clause (1) above, they shall be released on

bail on their executing bonds for Rs.25,000/- each without any surety

undertaking to appear before the learned Magistrate on 18.2.2008.






                                                         (R. BASANT)

tm                                                             Judge


B.A.No. 646  of   2008

                            4