High Court Kerala High Court

K.Pramod vs The State Of Kerala on 21 October, 2008

Kerala High Court
K.Pramod vs The State Of Kerala on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6477 of 2008()


1. K.PRAMOD, S/O.K.V.BALAN, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/10/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.6477 of 2008
                 -------------------------------------------------
             Dated this the 21st day of October, 2008


                                 O R D E R

This petition is for bail.

2. The alleged offences are under Sections 306, 498A

and 34 IPC. According to prosecution, the wife of the petitioner

(A3) committed suicide. It is alleged that she was ill treated by

the mother-in-law and father-in-law in furtherance of a common

intention, with the petitioner. Later, they abetted her to commit

suicide. A crime was registered under Section 174 Crl.P.C. and

Sections 498A, 306 and 34 IPC were included thereafter.

3. Learned counsel for the petitioner submitted that

petitioner surrendered before the court on 26.9.2008 and he is

in judicial custody, thereafter. He is totally innocent of the

allegations made and he was abroad and even as per the

allegations, he only allegedly supported the ill treatment but the

matrimonial cruelty was allegedly inflicted by his father and

mother on the defacto complainant. There is no specific

allegation against the petitioner, though, at the time of

commission of suicide, he was present in India and hence, he

BA No.6477/08 2

was implicated as accused, it is submitted.

4. Learned public prosecutor submitted that the main

allegations are made against the father-in-law and mother-in-law

and as per the allegations, petitioner was only supporting them

and he had also surrendered before the court. Hence, he has no

objection in granting bail on conditions, it is submitted.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) Petitioner shall execute a bond for Rs.25,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioner shall report before the Investigating Officer

on every Monday between 10 a.m. to 1 p.m. until

further orders.

(iii) Petitioner shall not influence or intimidate any

witness or tamper with evidence or commit any

offence while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl