High Court Kerala High Court

Suneesh @ Rajesh vs State Of Kerala on 9 July, 2010

Kerala High Court
Suneesh @ Rajesh vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3825 of 2010()


1. SUNEESH @ RAJESH, S/O.SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/07/2010

 O R D E R
                            K.HEMA, J.
          ----------------------------------------------
              Bail Application No.3825 of 2010
          ----------------------------------------------
                     Dated 9th July, 2010.

                             O R D E R

This petition is for bail.

2. The alleged offences are under Sections 302 and

397 of the Indian Penal Code. According to prosecution, the

deceased, who is aged 40 years and petitioner, who is aged 30

years were in love with each other. The deceased was a widow

and her daughter was married off. The petitioner told her that

they would live together, and took her under that pretext, from

Thiruvananthapuram to Varkala by train. From there, she was

taken to a lodge. Thereafter, he told that they would shift to a

rented house and wanted her to accompany him to see the house.

They went on a motor bike and on reaching a remote place, he

stopped the vehicle and asked the deceased to hand over the

gold ornaments for pledging, in order to raise money for giving

advance rent for the house. When she refused, she was asked to

go in front of him to see the house. Petitioner had carried

kerosene in his hand and poured it on her from behind and set fire

to her and took away the gold ornaments, which were kept in a

BA NO.3825/10 2

bag, and thereby committed the offences. The incident happened

on 19.4.2010 and the deceased died in the hospital on 29.4.2010.

3. Learned counsel for petitioner submitted that

petitioner was arrested on 21.4.2010 and he is in custody for the

past 79 days. This petition is strongly opposed. Learned Public

Prosecutor submitted that this is a case of gruesome murder and

it is not fit to grant bail to petitioner at this stage. The

investigation has not been completed and some more witnesses

are to be questioned.

4. On hearing both sides and on considering the

serious nature of the allegations made and the nature of

investigation, which is required, I am satisfied that if petitioner is

granted bail, it is likely to affect the investigation adversely.

Hence, I am not inclined to grant bail to petitioner at this stage.

Petition is dismissed.

K.HEMA, JUDGE.

tgs