IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6434 of 2008()
1. PADMAKUMAR ALIAS RETHAN KUMAR ,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6434 of 2008
-------------------------------------------------
Dated this the 23rd day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 304B IPC.
According to prosecution, the wife of the petitioner committed
suicide on 22.9.2008 and he was arrested on 23.9.2008 on the
allegation that there was ill treatment on demanding dowry.
That was the cause for the suicide etc.
3. Learned counsel for the petitioner submitted that the
petitioner is a teacher in an aided school. A female child was
born in the wedlock, who is aged only three years now, and he
has to look after the child. The petitioner has been in custody for
the past 30 days. He is prepared to abide by any condition, it is
submitted.
4. Learned public prosecutor submitted that he has no
objection in granting bail, but, stringent conditions may be
imposed.
Hence, bail is granted to the petitioner on the following
BA No.6434/08 2
terms and conditions:
(i) Petitioner shall execute 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, Wednesday and Saturday between
5 p.m. to 8 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