High Court Kerala High Court

V.K.Vinod vs State Of Kerala on 21 June, 2007

Kerala High Court
V.K.Vinod vs State Of Kerala on 21 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3589 of 2007()


1. V.K.VINOD, (AGED 40 YEARS),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/06/2007

 O R D E R
                                     R.BASANT, J

                          ------------------------------------

                               B.A.No.3589 of 2007

                          -------------------------------------

                      Dated this the 21st day of June, 2007


                                         ORDER

Application for regular bail. The petitioner faces allegations

under Section 302 and 323 I.P.C. Petitioner is the nephew of the

deceased. There allegedly was a boundary dispute between the sister

of the accused and the deceased. In the course of an attempt to

identify the boundary, there was some wordy altercation which led to

the petitioner allegedly hitting the deceased with hand and kicking

him with his leg. The deceased had some cardiac ailments. Unable to

stand the strain, he expired. Allegations under Section 302 I.P.C are

raised against the petitioner. The petitioner had come before this

Court claiming anticipatory bail. That prayer was rejected, but the

petitioner was permitted to surrender before the Investigating Officer

on a specified date. He could not do so. But he later surrendered

before the learned Magistrate on 05.06.2007. He was remanded to

custody. Later the police filed an application to get police custody.

That prayer was resisted, but the petitioner was permitted to be

interrogated in the prison. Such interrogation is also over. The

petitioner has been continuing in custody from 05.06.2007.

2. The learned counsel for the petitioner submits that the

allegations, even if accepted in toto, cannot lead to any inference of

B.A.No.3589 of 2007 2

culpability under Section 302 or 304 I.P.C and at worst what is

revealed is only an offence punishable under Section 323 Cr.P.C.

Counsel submits that in these circumstances the continued detention

of the petitioner in custody is unnecessary and unjustified. It is

prayed that the petitioner may, in these circumstances, be released on

bail.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that it is too early to sail to a

conclusion that the offence under Section 302 or 304 I.P.C will not be

revealed. Being the nephew, he must be assumed to know or imputed

with the knowledge that his uncle was suffering from acute cardiac

disease and that his conduct is certain to lead to the death of the

deceased.

4. I shall not enter into the controversies raised. Suffice it to

say that I am satisfied that bail can be granted to the petitioner

subject to appropriate conditions,. I take note of the submission of

the learned Public Prosecutor that the deceased and the petitioner

are neighbours and relatives and continued presence of the petitioner

in the locality is likely to act as an irritant and might endanger the

law and order situation.

5. In the result, this application is, allowed. The petitioner

shall be released on bail on the following terms and conditions.

B.A.No.3589 of 2007 3

i) The petitioner 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 Chevayur

Police Station, Kozhikode district for a period of two months from the

date of his release except for the purpose of complying with the

condition No.(iii) below;

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays for a period of three months and thereafter as

and when directed by the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)

rtr/-