IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2844 of 2010()
1. MURALEEDHARAN,S/O.RAMADEVAN,AGED 45 YRS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE SUB
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :21/05/2010
O R D E R
K. HEMA, J.
---------------------------
B.A. No. 2844 of 2010
------------------------------------
Dated this the 21st day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 306 of the Indian
Penal Code. According to the prosecution, one Reghu and his wife
Leela, who are husband and wife committed suicide, after writing
suicide notes, by consuming poison at their house. Petitioner was
spreading rumours in the locality, about the deceased Leela. The
deceased Reghu expressed objection to this who was assaulted by
petitioner and the couple suicide was forced to commit.
3. Learned counsel for petitioner submitted that the
allegations are not true. The deceased couple has committed
suicide because of financial stringencies. The diary seized by the
police shows the details of the names of the persons, to whom
the deceased owed money.
4. This petition is opposed. Learned Public Prosecutor
submitted that the investigation is at the initial stage. The suicide
notes clearly reveal that petitioner is responsible for the suicide
and this is not a fit case to grant anticipatory bail to petitioner.
B.A. No. 2844 of 2010 2
5. On hearing both sides and on perusal of the case diary, I
am satisfied that this is not a fit case to grant anticipatory bail,
while considering the facts and circumstances of the case.
6. Learned counsel for petitioner submitted that the
petitioner is ready to surrender before the investigating officer
and he is bound to co-operate with the investigation. Hence the
following order is passed:
Petitioner shall surrender before the
investigating officer without any delay and
co-operate with the investigation. Whether
he surrenders or not, the police is at liberty
to arrest and proceed in accordance with law.
This petition is dismissed.
K. HEMA, JUDGE
ln