High Court Kerala High Court

K.S.Sreejith vs State Of Kerala Through The Sub on 8 May, 2009

Kerala High Court
K.S.Sreejith vs State Of Kerala Through The Sub on 8 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2339 of 2009()


1. K.S.SREEJITH,S/O.LATE SHASHIDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/05/2009

 O R D E R
                         C.T.RAVIKUMAR, J.
                ---------------------------------------------
                          B.A.No. 2339 of 2009
                ---------------------------------------------
                   Dated this the 8th day of May, 2009


                                O R D E R

This is an application for regular bail filed under section 439 of

the Code of Criminal Procedure.

2. Petitioner is the accused in Crime No.230/09 of Kasaragod

Police Station. The said crime has been registered alleging

commission of offence punishable under Section 306 of the Indian

Penal Code, in connection with the suicide committed by one

Smt.Manjula, the daughter of the defacto complainant, on 1.4.2009.

The petitioner was arrested in connection with the case on 3.4.2009

and since then he has been in judicial custody. His application for bail,

moved before the J.F.C.M.-I, Kasaragod was dismissed as per

Annexure A1. According to the petitioner, it is a falsely foisted case

against him and he has absolutely no connection with the alleged

crime.

3. I have heard the learned counsel for the petitioner and also

the learned Public Prosecutor.

4. In connection with the above said crime, the petitioner was

taken into custody and has been under judicial custody since 3.4.2009.

B.A.NO.2239/2009 2

5. The case of the prosecution is that the deceased has

committed suicide on account of the disturbance caused by the

petitioner/accused continuously over telephone. However, considering

the fact that the petitioner has been under judicial custody since

3.4.2009 and the investigation is yet to be completed, I think the

petitioner can be enlarged on bail with stringent conditions, without

causing prejudice to the prospects of the investigation.

6. Accordingly, this application is allowed subject to the

following conditions.

(i) The petitioner shall be released on bail on his executing a

bond for Rs.50,000/- with two solvent sureties for the like sum each to

the satisfaction of the J.F.C.M.-I, Kasaragod.

(ii) The petitioner shall report before the Investigating Officer

once in a week, viz, on all Saturdays.

(iii) The petitioner shall not tamper with or attempt to tamper

with evidence or intimidate or influence or attempt to intimidate or

influence the witnesses.

C.T.RAVIKUMAR, JUDGE

dsn