High Court Kerala High Court

P.K.Velayudhan vs The Sub Inspector Of Police on 6 July, 2010

Kerala High Court
P.K.Velayudhan vs The Sub Inspector Of Police on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2406 of 2010()


1. P.K.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/07/2010

 O R D E R
                              K.HEMA, J.
                          ------------------
                      B.A. No. 2406 of 2010
                 ------------------------------------
               Dated this the 6th day of July, 2010

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 498 A of the Indian

Penal Code. According to prosecution, de facto complainant was

married by the petitioner on 28.01.1995 and a child was also

born in the said wedlock. After the marriage, petitioner used to

harass the de facto complainant physically and mentally and she

was ousted from the house. The gold ornaments were also

taken from the de facto complainant.

3. According to petitioner, de facto complainant was very

hostile from the very beginning and she used to pick up quarrel

with petitioner. On 28.01.1995 she pick up quarrel with the

petitioner, demanding that the property should be transferred in

her name. The petitioner did not meet the demand. Hence, a

complaint was filed alleging offence under Section 498A and 324

of the Indian Penal Code. The earlier application for anticipatory

bail was dismissed, since it was reported that no crime was

registered against petitioner. Thereafter, the crime was

registered.

B.A. No. 2406 of 2010 2

4. This petition is opposed. Learned Public Prosecutor

submitted that there are serious allegations against petitioner.

Both physical and mental cruelty are alleged. It is also submitted

that de facto complainant obtained residence order from the

Magistrate Court under the D.V. Act. This is not a fit case to grant

anticipatory bail, it is submitted.

5. On hearing both sides, I am satisfied of the submissions

made by the learned Public Prosecutor. Considering the serious

nature of the allegations made, I am not inclined to grant

anticipatory bail in a case of this nature. The F.I.R. was lodged as

early as on 15.02.2010 and more than 5 months have elapsed.

Petitioner is bound to surrender before the investigating officer or

Court concerned and co-operate with the investigation without any

delay.

This petition is dismissed.

K. HEMA, JUDGE

ln