High Court Kerala High Court

Manu vs State Of Kerala on 20 June, 2008

Kerala High Court
Manu vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3943 of 2008()


1. MANU, S/O.LATE VISWANATHAN NAIR,
                      ...  Petitioner

                        Vs


1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/06/2008

 O R D E R
                            K.HEMA, J.
                   -------------------------------------------
                         B.A.No.3943 of 2008
                   -------------------------------------------
               Dated this the 20th day of June, 2008


                                   ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 294(b)

and 324 of IPC.

3. Learned counsel for the petitioner submitted that the

petitioner is a boy aged 20 years. His father is no more and the

defacto complainant used to make advances to the petitioner’s

mother and the petitioner had warned him against such

activities. Therefore, the defacto complainant is infuriated by it

and falsely made a complaint against the petitioner. He

produced a medical certificate to show that the petitioner was

hospitalised consequent to a motor accident and as per the

document, Annexure B, he was on “toe touch gait using

crutches” and he was directed to be review on 7.6.2007.

Learned counsel for the petitioner stated that it was not possible

for the petitioner to kick open the door as alleged because of his

physical state.

4. Hence, the following order is passed:

BA 3943/08 2

(i) Petitioner shall surrender before the Investigating

officer within seven days from today and make himself available

for interrogation and co-operate with the investigation.

(ii) The petitioner shall be released on bail, in the event of

his arrest, on his executing bond for Rs.25,000/- with two solvent

sureties each for the like sum to the satisfaction of the arresting

officer on condition that the petitioner will co-operate with the

investigation and appear before him as and when directed.

The petition is allowed.

K.HEMA, JUDGE
csl