Kerala High Court
Appukuttan vs State Of Kerala on 22 January, 2025
Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
BAIL APPL. NO. 5644 OF 2024 1
2025:KER:5001
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
WEDNESDAY, THE 22ND DAY OF JANUARY 2025 / 2ND MAGHA, 1946
BAIL APPL. NO. 5644 OF 2024
CRIME NO.331/2024 OF Mala Police Station, Thrissur
PETITIONER/S:
APPUKUTTAN
AGED 29 YEARS
S/O. SURESH, KOZHUVAKKATTIL HOUSE, KUNDOOR.P.O.,
THIRUMUKULAM VILLAGE, THRISSUR DIST., PIN - 680734
BY ADVS.
M.SHAJU PURUSHOTHAMAN
K.S.RAJESH
RESPONDENT/S:
STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
SRI.G.SUDHEER PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
22.01.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
BAIL APPL. NO. 5644 OF 2024 2
2025:KER:5001
P.V.KUNHIKRISHNAN, J
--------------------------------------
B.A. No.5644 of 2024
--------------------------------------
Dated this the 22nd day of January, 2025
ORDER
This Bail Application is filed under Section 482 of Bharatiya Nagarik Suraksha Sanhita.
2. The petitioner is an accused in Crime No. 331/2024 of Mala Police Station. The above case is registered against the petitioner alleging offences punishable under Secs. 498A and 306 IPC. The crime was originally registered alleging offence punishable under Sec. 174 Cr.P.C.
3. The prosecution case is that the wife of the petitioner committed suicide and she committed suicide because of the abetment from the side of the petitioner. BAIL APPL. NO. 5644 OF 2024 3
2025:KER:5001
4. Heard counsel for the petitioner and the Public Prosecutor.
5. The counsel for the petitioner submitted that, on the same day of suicide, the petitioner and the deceased- wife had participated in a dance programme. The counsel submitted that there is no serious allegation against the petitioner. It is submitted that the deceased was over possessive about the petitioner. Because of some doubts regarding the relationship of the petitioner with some others, she committed suicide. The Public Prosecutor opposed the bail application. The Public Prosecutor submitted that the interrogation of the petitioner is necessary to complete the investigation.
6. This Court considered the contentions of the petitioner and the Public Prosecutor. This bail application is pending before this Court from 04.07.2024. No interim order is passed by this Court interdicting the arrest of the petitioner. Even now, the petitioner is not arrested. That itself BAIL APPL. NO. 5644 OF 2024 4 2025:KER:5001 shows that the custodial interrogation of the petitioner is not necessary. There can be a direction to the petitioner to surrender before the investigating officer and after interrogation, if the arrest is recorded, there can be a direction to release the petitioner on bail.
7. Moreover, it is a well accepted principle that the bail is the rule and the jail is the exception. The Hon'ble Supreme Court in Chidambaram. P v Directorate of Enforcement [2019 (16) SCALE 870], after considering all the earlier judgments, observed that, the basic jurisprudence relating to bail remains the same inasmuch as the grant of bail is the rule and refusal is the exception so as to ensure that the accused has the opportunity of securing fair trial.
8. Recently the Apex Court in Siddharth v State of Uttar Pradesh and Another [2021(5)KHC 353] considered the point in detail. The relevant paragraph of the above judgment is extracted hereunder.
"12. We may note that personal liberty is an important aspect of our constitutional mandate. The occasion to arrest BAIL APPL. NO. 5644 OF 2024 5 2025:KER:5001 an accused during investigation arises when custodial investigation becomes necessary or it is a heinous crime or where there is a possibility of influencing the witnesses or accused may abscond. Merely because an arrest can be made because it is lawful does not mandate that arrest must be made. A distinction must be made between the existence of the power to arrest and the justification for exercise of it. (Joginder Kumar v. State of UP and Others (1994 KHC 189:
(1994) 4 SCC 260: 1994 (1) KLT 919: 1994 (2) KLJ 97: AIR 1994 SC 1349: 1994 CriLJ 1981)) If arrest is made routine, it can cause incalculable harm to the reputation and self-
esteem of a person. If the Investigating Officer has no reason to believe that the accused will abscond or disobey summons and has, in fact, throughout cooperated with the investigation we fail to appreciate why there should be a compulsion on the officer to arrest the accused."
9. In Manish Sisodia v. Central Bureau of Investigation [2023 KHC 6961], the Apex Court observed that even if the allegation is one of grave economic offence, it is not a rule that bail should be denied in every case.
10. Considering the dictum laid down in the above decision and considering the facts and circumstances of this case, this Bail Application is allowed with the following BAIL APPL. NO. 5644 OF 2024 6 2025:KER:5001 directions:
1. The petitioner shall appear before the Investigating Officer within two weeks from today and shall undergo interrogation.
2. After interrogation, if the Investigating Officer propose to arrest the petitioner, he shall be released on bail on executing a bond for a sum of Rs.50,000/-
(Rupees Fifty Thousand only) with two solvent sureties each for the like sum to the satisfaction of the arresting officer concerned.
3. The petitioner shall appear before the Investigating Officer for interrogation as and when required. The petitioner shall co- operate with the investigation and shall not, directly or indirectly make any inducement, threat or promise to any person acquainted BAIL APPL. NO. 5644 OF 2024 7 2025:KER:5001 with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer.
4. Petitioner shall not leave India without permission of the jurisdictional Court.
5. Petitioner shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected.
6. Needless to mention, it would be well within the powers of the investigating officer to investigate the matter and, if necessary, to effect recoveries on the information, if any, given by the petitioner even while the petitioner is on bail as laid down by the Hon'ble Supreme Court in Sushila Aggarwal v. State (NCT of Delhi) and BAIL APPL. NO. 5644 OF 2024 8 2025:KER:5001 another [2020 (1) KHC 663].
7. If any of the above conditions are violated by the petitioner, the jurisdictional Court can cancel the bail in accordance to law, even though the bail is granted by this Court. The prosecution and the victim are at liberty to approach the jurisdictional Court to cancel the bail, if any of the above conditions are violated.
sd/-
P.V.KUNHIKRISHNAN JUDGE SKS