High Court Kerala High Court

Riju Raj vs The Sub Inspector Of Police on 2 June, 2010

Kerala High Court
Riju Raj vs The Sub Inspector Of Police on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1934 of 2010()


1. RIJU RAJ, S/O.K.RAJENDRAN,
                      ...  Petitioner

                        Vs



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

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2010

 O R D E R
                          K.HEMA, J.
        ----------------------------------------------
             Bail Application No.1934 of 2010
        ----------------------------------------------
                    Dated 2nd June, 2010.
                           O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 498A read

with Section 34 of the Indian Penal Code. Petitioner is first

accused in the crime. This petition was filed on 24.3.2010.

During the pendency of this petition, during vacation,

petitioner filed a petition under Section 482 of the Criminal

Procedure Code and the following order is passed by this

Court on 23.4.2010, in Crl.M.C.No.1343/2010 :

“2. The learned counsel for the petitioner
submitted that investigation is almost over
now. Since the petitioner is willing to
surrender and face trial, practically no purpose
will be served by sending the petitioner to jail.

3. The petitioner is directed to
surrender before the Additional Chief Judicial
Magistrate Court, Thiruvananthapuram on or
before 30.6.2010. On such surrender the
learned Magistrate may allow the petitioner to
go on bail. While releasing the petitioner on
bail the learned Magistrate may impose
suitable normal conditions”.

BA NO.1934/10 2

3. Learned counsel for defacto complainant

submitted that petitioner has managed to get an order of

bail in a petition filed under Section 482 and the conduct of

petitioner is not desirable. Petitioner was already released

on bail, as per the order referred above, while petition for

anticipatory bail was pending before this court. It was also

pointed out that though defacto complainant appeared in

this bail application and she has raised serious contentions,

she was not made a party to the petition under Section 482

of the Criminal Procedure Code. Even pendency of

anticipatory bail was not brought to court, but it was

deliberately suppressed by petitioner.

4. Learned counsel for petitioner submitted that

petitioner may be allowed to withdraw this petition, since

petitioner applied for cancellation of bail.

5. On hearing both sides, though I find that

practically no purpose will be served in proceeding with this

petition, on considering the various facts and circumstances

BA NO.1934/10 3

discussed above, to secure ends of justice, petitioner must

be directed to pay cost to the Kerala High Court Legal

Service Committee.

6. Hence, this petition is dismissed as withdrawn

and petitioner shall deposit Rs.1,000/- to the Kerala High

Court Legal Service Committee, within two weeks from

today.

K.HEMA, JUDGE.

tgs