High Court Kerala High Court

Rukoob vs State Of Kerala on 28 January, 2008

Kerala High Court
Rukoob vs State Of Kerala on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 522 of 2008()


1. RUKOOB, VALUTHARAYIL, KADATHOOR,
                      ...  Petitioner
2. TINTU J.NAIR, PERUMPALOOR ROAD,

                        Vs



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

2. SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2008

 O R D E R
                                R.BASANT, J.

                             ----------------------

                              B.A.No.522 of 2008

                         ----------------------------------------

             Dated this  the  28th day of January  2008


                                    O R D E R

Application for anticipatory bail. The petitioners are a

young couple who have got married recently under the Special

Marriage Act. They have come to this court with this application

for anticipatory bail apprehending that the parents of the second

petitioner/bride has filed some complaint alleging commission of

non-bailable offences by the petitioners.

2. The petitioners submit that they are legally married

and they are entitled to live peacefully without any threat or

hindrance from anyone.

3. The learned Public Prosecutor submits that the

apprehension of the petitioners is absolutely baseless. It is true

that the father of the second petitioner who is a woman aged

about 23 years had filed a complaint alleging that his daughter

had eloped with the first petitioner. The request of the father

was that it may be ascertained whether they are legally married

and are living as husband and wife. That verification has already

been done. In connection with that legitimate request of the

father, the police had tried to ascertain whether the petitioners

B.A.No.522/08 2

are legally married. It has now been confirmed that the

petitioners are legally married. The father of the second

petitioner specifically wanted that no case need be registered

against the petitioners. The parents are interested to ascertain

whether she is legally married because of parental affection for

their daughter. That having been confirmed, father has no

grievance. The police do not want to do anything with the

petitioners now.

4. These submissions of the learned Public Prosecutor

are recorded. The apprehension of the petitioners is found to be

absolutely baseless. This petition is in these circumstances

dismissed as agreed.






                                                     (R.BASANT, JUDGE)

jsr


             // True Copy//          PA to Judge


B.A.No.522/08    3


B.A.No.522/08    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007