IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4567 of 2008()
1. P.T.THOMAS, PUNNAMMOOTTIL
... Petitioner
2. SUNITHA ANNIE CHERIAN,
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
2. SUB-INSPECTOR OF POLICE, KOTTAYAM EAST
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :25/09/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 4567 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of September,2008
O R D E R
Petition for anticipatory bail.
2. On a complaint lodged by defacto-complainant that
petitioners along with other accused ill-treated physically and
mentally defacto-complainant, a crime was registered against
them under section 498A IPC.
3. Petitioners are accused 2 and 4 who are father-in-law
and sister-in-law of defacto-complainant. Learned counsel for the
petitioners submitted that both 1st accused and defacto-
complainant had their second marriage. A child was born in the
wedlock and thereafter there was some strain in the marital
relationship. Petitioners who are father-in-law and sister-in-law
have nothing to do with the offence. They have not ill-treated
defacto-complainant. The matter was referred to the Lok Adalath
at High Court for settlement, but it could not be settled due to the
intervention of the defacto-complainant’s father, it is submitted.
4. Learned Public Prosecutor submitted that allegations are
made that defacto-complainant was harassed by all the accused.
But, only general allegations are made against petitioners and
hence petitioners may be directed to appear before the
Investigating Officer for interrogation and subject to that he has
BA 4567/08 -2-
no objection in granting anticipatory bail to petitioners.
5. Hence, the following order is passed:-
Petitioners shall surrender before the
Investigating Officer within seven days from
today and in case they are arrested, they shall
be released on bail on their executing a bond for
Rs. 25,000/- each with two solvent sureties each
for the like amount to the satisfaction of the
arresting officer on condition that they shall
make themselves available for interrogation by
the Investigating Officer as and when directed
and co-operate with the investigation.
This petition is allowed.
K.HEMA, JUDGE.
mn.