High Court Kerala High Court

Manikkan vs Sub Inspector on 3 October, 2007

Kerala High Court
Manikkan vs Sub Inspector on 3 October, 2007
       

  

  

 
 
  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