High Court Kerala High Court

P.U.Joseph vs State Of Kerala Represented By The on 14 December, 2007

Kerala High Court
P.U.Joseph vs State Of Kerala Represented By The on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7705 of 2007()


1. P.U.JOSEPH, S/O.P.V.UTHUPPU,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :DR.SEBASTIAN CHAMPAPPILLY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/12/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7705 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 14th day of December, 2007

                               O R D E R

Application for anticipatory bail. The petitioner is the

husband of the defacto complainant. The marriage took place on

24.1.2007. One child has been born in the wedlock. Crime has

been registered u/s. 489A I.P.C. on the basis of the private

complaint filed before the learned Magistrate 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

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. There is strain in the marital tie

and on account of such strain, fanciful, false and exaggerated

allegations are being made against the petitioner. The defacto

complainant is employed abroad. She has not suffered any

external injuries as a result of the alleged physical cruelty. The

B.A.No. 7705 of 2007
2

petitioner may be saved of the undeserved trauma of arrest and inc

rceration in prison, submits the learned counsel.

3. The learned counsel for the petitioner prays, the learned

Prosecutor does not oppose the said prayer and I am satisfied that

directions under Section 438 Cr.P.C. can be issued in favour of the

petitioner. Subject to appropriate conditions, anticipatory bail can be

granted to the petitioner, I am satisfied.

4. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioner shall surrender before the learned Magistrate

on 21.12.2007 at 11 a.m. The learned Magistrate shall release the

petitioner 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.

B.A.No. 7705 of 2007
3

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on

22.12.07 and 24.12.2007 and thereafter 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.

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

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

on 21.12.07 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

(d) If the petitioner were arrested prior to his surrender on

21.12.2007 as directed in clause (1) above, he shall be released on bail

on his executing a bond for Rs.25,000/- without any surety

undertaking to appear before the learned Magistrate on 21.12.2007.

(R. BASANT)
Judge
tm

B.A.No. 7705 of 2007
4