High Court Kerala High Court

Sunu vs State Of Kerala on 20 August, 2007

Kerala High Court
Sunu vs State Of Kerala on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5047 of 2007()


1. SUNU, S/O.KAMALUDDIEN, SUNU MANZIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                      B.A.No.5047 of 2007
                   ----------------------------------------
             Dated this the 20th day of August 2007


                              O R D E R

Application for anticipatory bail. The petitioner is the

husband of the de facto complainant. Marriage took place on

02/04/2000. Spouses are blessed with a child, aged six years

now. Crime has been registered. Investigation is in progress.

The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. There is strain in the

matrimonial relationship. The wife is hence making wild,

reckless and exaggerated allegations against the petitioner. The

fact that she makes allegations of sexual perversity during

pregnancy at this point of time when the child is aged six years,

must itself reveal to this court the want of bona fides, submits

the learned counsel for the petitioner.

3. The learned Public Prosecutor does not oppose the

said prayer. The learned Public Prosecutor only prays that

appropriate and strict conditions may be imposed in the interests

B.A.No.5046/07 2

of a fair and expeditious investigation. I am satisfied that

anticipatory bail can be granted to the petitioner. In coming to

this conclusion, I have taken note of all the circumstances

including the reality that arrest and incarceration of the

petitioner in custody is likely to mar all possibilities of

reconciliation and settlement of the matrimonial dispute.

Appropriate conditions can, of course, be imposed.

4. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 30/8/2007.

ii) He shall be released on regular bail on condition that

he executes a bond for Rs.25,000/-(Rupees twenty five thousand

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

satisfaction of the learned Magistrate.

iii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 3 p.m on 31/08/2007 and 01/09/2007 and thereafter on all

Mondays and Fridays between 10 a.m and 12 noon for a period

B.A.No.5046/07 3

of two months and subsequently as and when directed by the

investigating officer in writing to do so.

(iv) 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.

(v) If he were arrested prior to 30/08/2007, 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

30/08/2007.




                                             (R.BASANT, JUDGE)
jsr

                 // True Copy//      PA to Judge

B.A.No.5046/07    4

B.A.No.5046/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007