High Court Kerala High Court

Sajan E.N. vs The Circle Inspector Of Police on 10 August, 2007

Kerala High Court
Sajan E.N. vs The Circle Inspector Of Police on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4857 of 2007()


1. SAJAN E.N., AGED 25 YEARS, S/O. MATHEW,
                      ...  Petitioner

                        Vs



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

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/08/2007

 O R D E R
                               R.BASANT, J
                     = = = = = = = = = = = = =
                         B.A.No.4857 of 2007
                    = = = = = = = = = = = = = =
                  Dated this the 10th day of August, 2007

                                  ORDER

Application for anticipatory bail. Petitioners face allegations in a

crime registered under Section 498A IPC. The marriage took place

only on 27.11.05. The spouses are blessed with one child. The

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that there is

strain in the matrimony. Because of such strain false, exaggerated

and vexatious allegations are raised. Subject to appropriate conditions

anticipatory bail may be granted the petitioner, it is submitted.

Investigation is in progress. The petitioner may be granted anticipatory

bail, it is prayed.

3. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not oppose the said prayer and I am satisfied,

in the facts and circumstances of the case referred above , that

anticipatory bail can be granted to the petitioner.

4. In coming to the conclusion, I take note of the fact that the

arrest and incarceration of the petitioner is likely to mar the

matrimonial tie beyond repair. Appropriate conditions can of course be

imposed in the interests of a fair, efficient and proper investigation.

5. In the result, this application is allowed. The following

directions were issued under Section 438 Cr.P.C.:-

B.A.No.4857 of 2007

2

i) The petitioner shall appear before the learned Magistrate

having jurisdiction at 11 a.m on 17.08.07 He shall be enlarged on

regular bail on his 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 petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m on

18.08.07, 20.08.07 & 21.08.07 and thereafter between 10 a.m and 3

p.m on all Mondays and Fridays for a period of two months.

Subsequently he shall appear before the Investigating Officer as and

when directed by the Investigating Officer, in writing to do so.

(iii) If the petitioner does 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

petitioner and deal with him in accordance with law, as if these

directions were not issued at all.

(iv) If he were arrested prior to 17.08.07, he shall be released

from custody on his executing a bond for Rs.25,000/- (Rupees twenty

five thousand only) without any sureties, undertaking to appear before

the learned Magistrate on 17.08.07.

(R.BASANT, JUDGE)
sj

B.A.No.4857 of 2007

3