High Court Kerala High Court

Niyazuddeen Ahmed A vs State Of Kerala on 6 February, 2008

Kerala High Court
Niyazuddeen Ahmed A vs State Of Kerala on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 682 of 2008()


1. NIYAZUDDEEN AHMED   A1
                      ...  Petitioner
2. BASHEER AHMED    A2
3. KHADEEJA,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/02/2008

 O R D E R
                               R.BASANT, J.

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

                             B.A.No.682  of 2008

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

             Dated this  the  6th day of February 2008


                                   O R D E R

Application for anticipatory bail. The petitioners are

the husband of the de facto complainant and his relatives –

parents-in-law. The learned Public Prosecutor, at the outset

submits that though petitioners 2 and 3 were originally arrayed

as accused 2 and 3, in the course of investigation, they have

been deleted from the array of accused. Petitioners 2 and 3

need not apprehend any arrest in this crime. Their petitions may

be dismissed, submits the learned Public Prosecutor.

2. The marriage between the spouses took place only on

27/9/2007. The crime has been registered on the basis of a

private complaint filed by the de facto complainant before the

learned Magistrate 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.

3. The learned counsel for the petitioners submits that

there is strain in the matrimonial relationship and that is

prompting the de facto complainant to make reckless,

exaggerated and fanciful allegations against the petitioners.

B.A.No.688/08 2

4. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the first petitioner can now be granted

anticipatory bail subject to appropriate terms and conditions.

4. In the result, this petition is allowed in part. Petition

in so far as it relates to petitioners 2 and 3 is dismissed

accepting the submissions of the learned Public Prosecutor that

they are not required to be arrested. Following directions are

issued under Section 438 Cr.P.C in favour of the first petitioner.

i) The first petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 13/02/2008. He

shall be released on regular bail on condition that he executes a

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

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

learned Magistrate.

ii) He shall make himself available for interrogation

before the investigating officer between 10 a.m and 1 p.m on

14/02/2008 and 15/02/2008. During this period, the

investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the proper

B.A.No.688/08 3

conduct of the investigation in this crime. Thereafter the

petitioner shall so appear 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.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioner and deal with him in accordance with law,

as if these directions were not issued at all.

(iv) If he were arrested prior to 13/02/2008, he shall be

released from custody on his executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

13/02/2008.

(R.BASANT, JUDGE)

jsr

B.A.No.688/08 4

B.A.No.688/08 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007