High Court Kerala High Court

Ramakrishnan vs State Of Kerala on 18 February, 2010

Kerala High Court
Ramakrishnan vs State Of Kerala on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 945 of 2010()


1. RAMAKRISHNAN, AGED 42 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/02/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                        B.A.No.945 of 2010
                  ---------------------------------------------
            Dated this the 18th day of February, 2010


                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the sole accused

in Crime No.505 of 2009 of Perambra Police Station.

2. The offences alleged against the petitioner are under

Sections 498A and 306 of the Indian Penal Code.

3. The petitioner is a dentist by profession. His wife

Bindu, a young lady lawyer of Perambra Bar, is alleged to have

committed suicide on 11.11.2009. According to the petitioner,

she consumed ‘ASPA 80’, a product of Amway. According to the

mother of the deceased and office bearers of the Perambra Bar

Association, ‘ASPA 80’ is an organic solution intended for high

yield in plants and trees and consumption of the same would not

cause death of a person.

4. The petitioner had moved Bail Application No.7169 of

2009 before this Court for anticipatory bail. That Bail

Application was dismissed by the order dated 11th December,

2009. Thereafter, the petitioner was arrested on 13.12.2009.

BA No.945/2010 2

According to the petitioner, he surrendered before police on

13.12.2009. The petitioner is in judicial custody since then.

5. The learned Public Prosecutor submitted that

originally, the case was being investigated by C.I. Of Police,

Perambra and now the investigation is taken over by Assistant

Superintendent of Police, Vadakara. The investigation is in

progress.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence, the present stage of

investigation and the fact that the petitioner is in judicial custody

since 13.12.2009, I am of the view that bail can be granted to the

petitioner.

The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Perambra, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;

b) The petitioner shall appear before the investigating officer
for interrogation as and when required;

BA No.945/2010 3

c) The petitioner shall surrender his passport before the
Judicial Magistrate of the First Class-I, Perambra within a
period of one week from today. If the petitioner does not
hold an Indian passport, an affidavit sworn to by him to that
effect shall be filed before the learned Magistrate within
one week;

d) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

e) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

f) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl