High Court Kerala High Court

Subash.M. vs State Of Kerala on 28 May, 2010

Kerala High Court
Subash.M. vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3149 of 2010()


1. SUBASH.M., AGED 31 YEARS,
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/05/2010

 O R D E R
                                 K. HEMA, J.

                 ---------------------------------------------------
                         B.A. No. 3149 of 2010
                 ---------------------------------------------------
                  Dated this 28th day of May, 2010.


                                     ORDER

Petition for bail.

2. The alleged offences are under Sections 302, 392 and 201

read with Sec.34 IPC. According to prosecution, one Ajas was

found missing from 17.5.2010 and his father made a complaint

and a case was registered at Kothmangalam Police Station under

the caption “man missing”. Investigation was conducted and the

case was transferred to CBCID(H.H.W.II) and, during investigation,

petitioners (A1) and his wife (A2) were arrested on 30.3.2010. On

investigation, it was revealed that Ajas had gone to the house of

petitioners with Rs.5 lakhs to double the currency but petitioners,

in furtherance of common intention, took away the money and

gave poison to him. Since, he did not die, he was chopped to

death. An attempt was was made to set fire to his body after

taking it to the first floor by pouring kerosene. But, fearing that the

neighbours would come to know after putting off fire, the body was

taken to Idukki in a car. Since the body could not be disposed of it

[B.A.no.3149/2010] 2

was taken to Kothamangalam and buried at Kothamangalam.

3.Learned counsel for petitioner submitted that the

prosecution developed a story which is not even known to

accused. The dead body was recovered from the property of

another person and petitioners are innocent. The 2nd accused is

already released on bail. Hence, petitioner, who is in custody for

the past 60 days, may be released on bail, it is submitted.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that the incident happened on 17.5.2009,

but It was only after a long time that petitioners could be arrested

and the manner in which the incident happened was revealed to

the police. Petitioner is involved in another case also and he was

on bail .But he did not comply with the condition imposed. The

investigation is in progress and several witnesses have to be

questioned. This is a case in which murder was committed in

secrecy and hence, it is difficult to collect evidence. Hence, if

petitioner is granted bail at this stage, it will affect investigation, it

is submitted.

5. On hearing both sides and on considering the facts and

circumstances of the case, the stage of investigation and the

nature of investigation required, I am satisfied that it is not proper

[B.A.no.3149/2010] 3

to grant bail at this stage. Granting bail to petitioner’s wife does

not persuade me to grant bail to petitioner taking into

consideration the alleged nature of complicity of petitioner in the

offence.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.