IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6000 of 2007()
1. MANIKKAN, AGED 55 YEARS, S/O. AYYAPPAN,
... Petitioner
Vs
1. SUB INSPECTOR,
... Respondent
2. C.I. KOLLAMGODE,
For Petitioner :SMT.JEENA JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/10/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6000 of 2007
----------------------------------------
Dated this the 3rd day of October 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under Section 306 I.P.C. The crux of the allegations
against the petitioner is that he abetted the suicide of one
Krishnankutty. The suicide took place on 31/8/2007. Initially the
case was registered under the caption ‘man missing’.
Subsequently it was found that the deceased Krishnankutty had
committed suicide by hanging. It is alleged that the said
Krishnankutty allegedly had sexual relationship with the sister of
the petitioner. The sister of the petitioner is a mentally retarded
person. Krishnankutty was taken to task when that relationship
came to light. The petitioner had allegedly slapped the said
Krishnankutty. Unable to stand the trauma of insult and
humiliation, the said Krishnankutty is alleged to have committed
suicide on 31/8/2007. The petitioner was arrested and continues
in custody from 8/9/2007. Investigation is not complete yet.
B.A.No.6000/07 2
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that regular bail can be granted to the petitioner
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and conditions:
i) He shall execute a bond for Rs.50,000/- (Rupees fifty
thousand only) with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
ii) The petitioner shall not enter the jurisdiction of
Alathur police station for a period of three months.
iii) During the said period of three months, the petitioner
shall make himself available for interrogation before the
investigating officer between 10 a.m and 12 noon on all
Mondays and Fridays and thereafter as and when directed by the
investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.6000/07 3
B.A.No.6000/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007