Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Kerala High Court

Manojkumar vs State Of Kerala on 1 October, 2019

Author: Alexander Thomas

Bench: Alexander Thomas

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE ALEXANDER THOMAS

     TUESDAY, THE 01ST DAY OF OCTOBER 2019 / 9TH ASWINA, 1941

                      Bail Appl..No.6947 OF 2019

 AGAINST THE ORDER/JUDGMENT IN CRMP 2119/2019 DATED 19-09-2019 OF
            JUDICIAL MAGISTRATE OF FIRST CLASS, ADOOR

    CRIME NO.1847/2019 OF ADOOR POLICE STATION, PATHANAMTHITTA




PETITIONER/ACCUSED:

             MANOJKUMAR
             AGED 42 YEARS
             S/O. UNNIKRISHNA NAIR,
             KRISHNA SADANAM VEEDU,
             KULANJIKKADU, THOTTUVA,
             PALLIKKAL VILLAGE, ADOOR,
             PATHANAMTHITTA DISTRICT.

             BY ADV. SRI.K.V.ANIL KUMAR



RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY THE PUBLIC PROSECUTOR
             HIGH COURT OF KERALA,
             ERNAKULAM 682 031.


             SRI.SAIGI JACOB PALATTY, PUBLIC PROSECUTOR


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION          ON
01.10.2019, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Bail Appl..No.6947 OF 2019

                                       2




                      ALEXANDER THOMAS, J.
                 =================
                          B.A. No.6947 of 2019
               -----------------------------------
                   Dated this the 01st day of October, 2019

                                 ORDER

The petitioner herein has been arrayed as accused No.1 in the instant Annexure-A Crime No.1847/2019 of Adoor Police Station, Pathanamthitta, which has been registered for offences punishable under Secs.323, 324, 506, 498A & 34 of the Indian Penal Code and Secs.75 & 77 of the Juvenile Justice (Care and Protection ) Act, 2015, on the basis of the FI Statement given by the lady de facto complainant on 10.09.2019 at about 6.20 p.m., in respect of the alleged incidents, which happened for the period from 02.06.2009 to the last incident which had occurred on 09.09.2019. The petitioner herein is the husband of the lady de facto complainant in this case. Accused Nos.2 & 3 in the instant crime are the father and mother respectively of the petitioner herein (A-1).

2. The prosecution case in short is that after the marriage of the abovesaid spouses, the accused persons had treated the lady victim with cruelty and harassment and that they have demanded more dowry from her and that the petitioner used to frequently assault her. Further that on Bail Appl..No.6947 OF 2019 3 09.09.2019 at about 7.30 p.m., the petitioner (A-1) had slapped the lady on her face by hand and with a torch and also whacked her brother Rahul with a chopper and that A-3 had beaten the lady de facto complainant's another brother Rakesh on his backside with a walking-stick and A-2 had beaten the de facto complainant and A-1 had also beaten his child with a torch and also forcibly poured alcohol to his child's mouth and thereby they have committed the abovesaid offence. The petitioner (A-1) has been arrested in relation to this case on 11.09.2019 and after his remand, has been under detention since then.

3. Sri.K.V.Anil Kumar, learned counsel appearing for the petitioner would point out that the abovesaid allegations are false and fabricated and that the entire incidents alleged to have happened on 09.09.2019 at about 7.30 p.m. are absolutely false and that as a matter of fact the truth is otherwise out and that a counter case as per Annexure-B Crime No.1848/2019 of Adoor Police Station has been registered for offences punishable under Secs.451, 323, 354, 427 and 34 of the IPC, on the basis of the FI Statement given by the petitioner's mother (A-3) herein on 10.09.2019 at about 8.15 p.m., in respect of the alleged incident, which happened on 09.09.2019 at about 7.30 p.m. Further that, the scene of occurrence, day and time of occurrence of both Annexures.A & B crimes are Bail Appl..No.6947 OF 2019 4 the same. Further that, the two brothers of the lady de facto complainant herein and three other identified persons have been arrayed as the accused in Annexure-B Crime No.1848/2019 and the allegations in Annexure-B crime is to the effect that on the same day at around the same, when the de facto complainant and his parents were in their house, the two brothers of the petitioner's wife had come there and assaulted the petitioner and his parents (who are the three accused in Annexure-A crime) and that it is only to wriggle out of the said criminal culpability in Annexure-B crime is that false allegations have been made in the instant Annexure-A crime. Accordingly, it is urged by the learned counsel for the petitioner that at any rate, as the petitioner has already undergone detention since 11.09.2019, his further detention may not be necessary and that this Court may order him to release on regular bail, subject to any stringent conditions.

4. The learned Public Prosecutor has seriously opposed the grant of regular bail and has pointed out that there is a possibility of the petitioner intimidating and influencing the witnesses, more particularly, the lady de facto complainant, if he is let out on bail.

5. After hearing both sides and after careful evaluation of the facts and circumstances of this case, more particularly, taking note of the aspects borne out on the counter case in Annexure-B crime, wherein the de facto Bail Appl..No.6947 OF 2019 5 complainant therein is A-3 herein and the accused therein are the two brothers of the lady de facto complainant herein and the other identified persons and as the scene of occurrence in both the cases is the same, etc. and also considering the fact that the petitioner has already undergone detention since 11.09.2019, this Court is persuaded to take the view that the further detention of the petitioner may not be necessary and so he could be released on regular bail subject to stringent conditions. However, taking note of the abovesaid apprehension raised by the prosecution, it is proposed to order as a safeguard that the petitioner shall not enter into or reside anywhere within the territorial limits of the police station, where the lady de facto complainant is residing, until the conclusion of the investigation process in this case, subject to certain exceptions which would be dealt with hereinafter.

6. Accordingly, it is ordered that the petitioner shall be released on regular bail on his executing bond for Rs.40,000/- (Rupees Forty Thousand only) and on his furnishing two solvent sureties for the like sum both to the satisfaction of the competent court below concerned. However, the grant of bail will be subject to the following conditions:

(i). The petitioner will report before the Investigating Officer concerned at any time between 9:00 a.m. and 1 p.m. on every 2nd and 4th Saturdays for the next six months.

Thereafter, the petitioner shall report before the Investigating Bail Appl..No.6947 OF 2019 6 Officer as and when directed by the said officer.

(ii). The petitioner shall fully co-operate with the investigation process and shall not intimidate or attempt to influence the defacto complainant/victim, witnesses; nor shall tamper with the evidence.

(iii). The petitioner shall not commit any similar offence while on bail.

(iv) The petitioner shall not enter into or reside anywhere within the territorial limits of the police station, where the lady de facto complainant is residing, for a period of two months from today or till the conclusion of the investigation process whichever is earlier, except for the limited purpose of reporting before the Police in connection with the abovesaid crime or any other crimes or for attending any courts in relation to this case or for contacting lawyer/ Advocate concerned.

(v) If the petitioner has any emergent and genuine personal needs to visit the said area, he may do so only with the prior permission of the Investigating Officer concerned.

7. In case of violation of any of the above conditions, the jurisdictional Court concerned will stand hereby empowered to consider the application for cancellation of bail, if required, and pass appropriate orders in accordance with law.

8. Since the petitioner herein (A-1) and the lady de facto complainant are spouses, it may be only in the fitness of things that efforts could be made for mediatory resolution of the disputes between them and if either the accused persons or the lady de facto complainant are interested for any mediatory efforts, then they may approach the jurisdictional Bail Appl..No.6947 OF 2019 7 Magistrate's court concerned (Judicial First Class Magistrate's Court, Adoor), who is dealing with the said case. Thereupon, the learned Magistrate may refer all the parties concerned to the nearest Mediation Centre.

With these observations and directions, the above Bail Application will stand disposed of.

Sd/-

ALEXANDER THOMAS JUDGE vgd