High Court Kerala High Court

Roji Thomas vs State Of Kerala on 10 January, 2008

Kerala High Court
Roji Thomas vs State Of Kerala on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 56 of 2008()


1. ROJI THOMAS, S/O. THOMAS, AGED 31 YEARS,
                      ...  Petitioner
2. REJI THOMAS, S/O. THOMAS, AGED 33 YEARS,

                        Vs



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

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/01/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                          B.A.No.56 of 2008
                      -------------------------------------
              Dated this the 10th day of January, 2008

                                   ORDER

Application for anticipatory bail. Petitioners are the husband

and brother in law of the defacto complainant. There is strain in

the matrimony. The spouses are living separately. The crux of

the allegations is that the husband and brother in law of the

defacto complainant went to the house occupied by the defacto

complainant and allegedly threatened her.

2. The learned counsel for the petitioners submits that

the allegations are totally unfounded. In fact, the house has been

taken on lease in the name of the 1st petitioner. Because of the

strain in the matrimony, reckless and exaggerated allegations are

being raised against the petitioner, submits the learned counsel

for the petitioners.

3. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied in the facts and circumstances of this case that the

petitioners can be granted anticipatory bail. In the absence of

opposition, it is not necessary for me to advert to facts in any

greater detail.

4. In the result, the Bail Application is, allowed. The

following directions are issued under Section 438 Cr.P.C.

B.A.No.56 of 2008 2

i) The petitioners shall appear before the learned Magistrate

at 11 a.m on 17.01.2008. They shall be enlarged on regular bail on

their executing a bond for Rs.25,000/- (Rupees Twenty Five thousand

only) each with two solvent sureties each for the like sum to the

satisfaction of the learned Magistrate;

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 4

p.m on 18.01.2008 and 19.01.2008 and thereafter between 10 a.m

and 12 noon on all Mondays and Fridays for a period of one months.

Subsequently the petitioners shall make themselves available for

interrogation before the Investigating Officer as and when directed by

the Investigating Officer in writing to do so;

iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioners and deal with them in accordance with law as if those

directions were not issued at all;

iv) If the petitioners were arrested prior to their surrender on

17.01.08 as directed in clause (1) above, they shall be released from

custody on their executing a bond for Rs.25,000/- (Rupees Twenty Five

thousand only) each without any sureties undertaking to appear before

the learned Magistrate on 17.01.08.

(R.BASANT, JUDGE)
rtr/-

B.A.No.56 of 2008 3