IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6450 of 2008()
1. REJI BABY, S/O.BABY, CHARUVILA VEEDU,
... Petitioner
2. K.BABY, S/O.KOCHUMMAN, CHARUVILA VEEDU,
3. MARIAMMA BABY, W/O.BABY, CHARUVILA VEEDU
Vs
1. STATE OF KERALA THROUGH THE SUB
... Respondent
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :29/10/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6450 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of October,2008
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under sections 498A read with
section 34 IPC. According to the prosecution, 1st accused who is
the husband of de facto complainant along with his parents
allegedly harassed her demanding more money etc. 25
sovereigns of gold and Rs.3 lakhs given at the time of marriage
were misappropriated by them.
3. Learned counsel for petitioner submitted that 1st
accused studied only up to IX th Standard and de facto
complainant is a Nurse by profession. She alleged that 1st
accused was incompetent to consummate the marriage etc. and
that she was not prepared to live with 1st accused. The marriage
took place only on 1-3-2008 and within a short period the parties
started living separately. The complaint was lodged on 22-9-
2008.
4. On hearing both sides, I find that anticipatory bail can
be granted on conditions. Hence, the following order is passed:-
(1) Petitioner shall surrender before the Investigating
Officer within seven days from today and in the
event of his arrest, he shall be released on bail,
BA 6450/08 -2-
on his executing a bond for Rs. 25,000/- with two
solvent sureties each, for the like amount, to the
satisfaction of the arresting officer, on the
following conditions:-
i) Petitioner shall report before the
Investigating Officer as and when
directed and co-operate with the
investigation and make available for
interrogation.
ii) Petitioner shall not commit any offence
while on bail.
This petition is allowed.
K.HEMA, JUDGE.
mn.