IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3156 of 2007()
1. SANTHOSH, AGED 30 YEARS, S/O.SANKARAN,
... Petitioner
2. SANKARAN,
3. LEELA, AGED 55 YEARS, W/O SANKARAN,
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
For Petitioner :SMT.JEENA JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3156 OF 2007
````````````````````````````````````````````````````
Dated this the 30th day of May, 2007
O R D E R
Petitioner, 3 in number, seek anticipatory bail on the
allegation that the Vadakkanchery police are at their heels in
connection with Crime No.196/07 registered for offences
punishable under sections 498A and 306 read with section 34 IPC.
2. Petitioners are the brother-in-law, father-in-law and
mother-in-law respectively of Anupama, who committed suicide on
16.5.07. The marriage between Anupama and Rajeev, son of the
petitioners 2 and 3, was on 28.1.07.
3. Learned Public Prosecutor, on instructions, submitted
that the petitioners 1 and 2 are not accused in the crime and that
the 3rd petitioner, who was the mother-in-law, is the 2nd accused
and Rajeev is the first accused. If so, the apprehension of arrest
and harassment entertained by the petitioners 1 and 2 is
unfounded. With regard to the 3rd petitioner with whom the
deceased bride was residing after the marriage, it is too early to
accept her contention that she has been falsely implicated in the
case. Anticipatory bail cannot be granted in a case of this nature.
BA.3156/07
: 2 :
There is no reason why she should not surrender before the
Magistrate having jurisdiction and seek regular bail. Accordingly, if
the 3rd petitioner surrenders before the Magistrate concerned and
files an application for regular bail, within two weeks from today,
the same shall be considered and disposed of, preferably on the
same date on which it is filed.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks