High Court Kerala High Court

Rishanth.M. vs C.I. Of Police on 5 May, 2009

Kerala High Court
Rishanth.M. vs C.I. Of Police on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2229 of 2009()


1. RISHANTH.M., AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. C.I. OF POLICE, MEDICAL COLLEGE
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/05/2009

 O R D E R
                        C.T.RAVIKUMAR, J.
                  -------------------------------------------
                      B.A.No.2229 of 2009
                  ------------------------------------------
               Dated, this the 5th   day of May, 2009

                             ORDER

This is an application for anticipatory bail filed

under Section 438 of the Code of Criminal Procedure. The

petitioner is the first accused in Crime No.192 of 2009 of

Medical College Police Station, Kozhikode alleging commission

of offences punishable under Sections 323, 498-A, 427 read

with Section 34 of the Indian Penal Code.

2. The marriage between the petitioner and the de

facto complainant was solemnized on 19.8.2007 and according

to the petitioner, from 10.2.2008 onwards they have been

living separately. Along with the petitioner herein, his parents

and brothers were also implicated as accused in the aforesaid

crime. They approached the Sessions Court, Kozhikode by

filing Crl.M.C.No.462 of 2009 for anticipatory bail. After having

elaborate consideration, the Sessions Court granted anticipatory

bail in respect of the parents and brothers of the petitioner

herein, considering the fact that the de facto complainant had

not attributed any overtact to prove their involvement in the

B.A.No.2229 of 2009
2

case. In respect of the petitioner, his application for

anticipatory bail was rejected.

3. As stated earlier, the marriage between the

petitioner and the de facto complainant was solemnized on

19.8.2007 and their marital relationship was short-lived. The

strained relationship compelled them to live separately and now

they have been living separately. Considering the nature of the

allegations levelled against the petitioner as also the progress of

the investigation in this case, I think the petitioner can be

granted anticipatory bail.

4. Accordingly this application is allowed subject to

the following conditions:

i) In the event of his arrest, the petitioner shall be

released on bail on executing a bond for Rs.50000/- with two

solvent sureties for the like sum each to the satisfaction of the

officer conducting the arrest.

ii) The petitioner shall report before the

investigation officer once in a week, viz. on all Saturdays

between 10 a.m. and 11 a.m. till the final report is laid.

iii) Petitioner shall not tamper with or attempt to

tamper with evidence or intimidate or influence or attempt to

B.A.No.2229 of 2009
3

intimidate or influence the witnesses.

iv) This order will be in force for a period of two

months and thereafter the petitioner may move appropriate

Court having jurisdiction for regular bail.

C.T.RAVIKUMAR, JUDGE
vns