High Court Kerala High Court

Vijaya Geetha vs State Of Kerala on 22 January, 2008

Kerala High Court
Vijaya Geetha vs State Of Kerala on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 253 of 2008()


1. VIJAYA GEETHA, AGED 35 YEARS,
                      ...  Petitioner
2. KARTHIYAYNI, AGED 65 YEARS,

                        Vs



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

                For Petitioner  :SRI.R.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/01/2008

 O R D E R
                                   R.BASANT, J

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

                              B.A.No.253 of 2008

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

                Dated this the 22nd day of January, 2008



                                        ORDER

Application for anticipatory bail. Petitioners are accused 2

and 3 in a crime registered for offences punishable under Section

326 I.P.C. The crime has been registered on the basis of a private

complaint filed before the Magistrate and referred by the

Magistrate to the police under Section 156(3) Cr.P.C. The alleged

incident took place on 17.09.07. The defacto complainant with

injuries was found lying on a road and on information received by

the police from the local people, the police had gone to that place

and had removed the injured to the hospital. No crime is seen

registered by the police in respect of that incident. The defacto

complainant was initially taken to one hospital and therefrom

referred to the Medical College hospital. He underwent treatment

there for a long time after his discharge. Realising that no crime

has been registered in respect of the incident in which he suffered

such major injury, the defacto complainant had filed a private

complaint. It was accordingly that the crime was registered on

reference under Section 156(3) Cr.P.C.

2. Three persons face allegations. The petitioners are the

wife (2nd accused) and mother in law (A3) of the defacto

B.A.No.253 of 2008 2

complainant. The 1st accused is a cousin of the 2nd accused. He is

an unmarried person. He was earlier involved in a murder case.

He had undergone imprisonment. He has now been released

from jail. There is strain in the relationship between the defacto

complainant and the 2nd accused. They have a child aged about

15 years. They are residing separately because of the strain in

the relationship. The defacto complainant is alleged to have been

assaulted by the 1st accused on the public road when he was

returning from the house of the brother of the 2nd accused. On

the public road as extorted by the petitioners, the 1st accused is

alleged to have assaulted the defacto complainant resulting in

serious injuries including multiple fractures. The weapon used for

the commission of offence has subsequently been recovered

allegedly from the house occupied by accused 2 and 3.

Investigation is in progress. The 1st accused has already been

arrested and released on bail. The petitioner apprehends

imminent arrest.

3. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. The very story is riddled

with improbabilities and can hardly be swallowed by a prudent

mind. The real incident did not take place in the manner alleged

B.A.No.253 of 2008 3

by the defacto complainant at all. The defacto complainant had

come to the house of the 2nd accused and had allegedly started

assaulting her. The 1st accused who happened to be present in

the house as also accused 2 and 3 resisted the violent acts of the

defacto complainant and in the melee which took place, the 1st

accused as also the defacto complainant had suffered injuries.

There was an understanding that complaint need not be made by

either and that is why no crime happened to be registered from

17.09.07 to 22.12.07. Even going by the allegations raised by the

defacto complainant, it is transparently evident that allegations

against the petitioners are not justified and the theory of

exhortation by accused 2 and 3 and their involvement in the

incident is only to vex and harass the petitioners, submits the

learned counsel for the petitioners.

4. In the nature of the allegations, the learned Public

Prosecutor was requested to place the case diary after flagging

the relevant pages. I have taken note of the long delay in the

registration of the crime. I have taken note of the broad

background and circumstances of the case. I have taken note of

the nature of the precise allegations raised against accused 2 and

3, the petitioners herein. I have considered all the relevant

B.A.No.253 of 2008 4

inputs. I am persuaded to agree with the learned counsel for the

petitioners that the petitioners can be granted anticipatory bail

subject of course to strict and appropriate conditions which shall

ensure the interest of a fair, efficient and expeditious

investigation. At this early stage of investigation, I shall carefully

avoid any more detailed discussions about the acceptability of the

allegations or the credibility of the data collected.

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

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

i) The petitioners shall appear before the learned

Magistrate at 11 a.m on 29.01.08. They shall be enlarged on

regular bail on their executing a bond for Rs.50,000/- (Rupees

Fifty 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 30.01.08 and 31.01.08. During this period, the

Investigating Officer shall be at liberty to interrogate the

petitioners in custody and take all necessary steps the proper

conduct of the investigation. Thereafter the petitioners shall

make themselves available for interrogation before the

B.A.No.253 of 2008 5

Investigating Officer between 10 a.m and 12 noon on all Mondays

for a period of one month and subsequently 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 29.01.08 as directed in clause (1) above, they shall be

released from custody on their executing a bond for Rs.50,000/-

(Rupees Fifty thousand only) each without any sureties

undertaking to appear before the learned Magistrate on 29.01.08.

(R.BASANT, JUDGE)

rtr/-