High Court Kerala High Court

Rajendran vs State Of Kerala on 21 October, 2008

Kerala High Court
Rajendran vs State Of Kerala on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6445 of 2008()


1. RAJENDRAN, S/O.KRISHNAN,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.G.DEVIPRASADAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/10/2008

 O R D E R
                             K.HEMA, J.
                    ------------------------------
                       B.A. No.6445 OF 2008
                    ------------------------------
             Dated this the 21st day of October, 2008


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 498 A of I.P.C.

According to prosecution, the defacto complainant is the wife of

the petitioner. He started ill-treating petitioner, demanding sale

of 50 cents of property standing in the name of defacto

complainant and he physically and mentally harassed her.

3. Learned counsel for the petitioner submitted that

petitioner and defacto complainant were married in the year

1994 and they have two children in the wedlock. They are living

in the same house. But, defacto complainant insisted that the

property should be sold, for which the petitioner is not willing. A

suit is pending between the petitioner and the defacto

complainant in the civil court. She filed a false complaint before

police and the petitioner was called to the police station.

Thereafter another false complaint was filed before the police

stating that he attempted to assault her and thereafter the

B.A.6445 of 2008
2

police is asking him to go to the police station and hence

petitioner may be granted anticipatory bail, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that the petitioner is guilty of mental and physical

harassment. The defacto complainant on one occasion was even

hospitalised because of the assault on her by the petitioner. It is

not a fit case to grant anticipatory bail, it is submitted.

On hearing both sides, considering the nature of allegations

made, I am not inclined to grant anticipatory bail.

The petition is dismissed.

K.HEMA, JUDGE

pac