Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thomas Joseph Manayani vs State Of Kerala
2021 Latest Caselaw 12287 Ker

Citation : 2021 Latest Caselaw 12287 Ker
Judgement Date : 7 May, 2021

Kerala High Court
Thomas Joseph Manayani vs State Of Kerala on 7 May, 2021
            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

    FRIDAY, THE 07TH DAY OF MAY 2021 / 17TH VAISAKHA, 1943

                   Bail Appl..No.3668 OF 2021

  CRIME NO.312/2021 OF Vazhakulam Police Station , Ernakulam


PETITIONER/S:

      1     THOMAS JOSEPH MANAYANI
            AGED 57 YEARS
            MANAYANICKAL, VENGALLOOR, THODUPUZHA, IDUKKI
            685584

      2     JOSEPH THOMAS
            AGED 23 YEARS
            MANAYANICKAL, VENGALLOOR, THODUPUZHA, IDUKKI
            685584

      3     RONY THOMAS
            AGED 48 YEARS
            MUZHICKACHALIL, PIRALIMATTOM, KADALIKKAD,
            MANJALLOOR, ERNAKULAM
            686670

            BY ADVS.
            SRI.THOMAS J.ANAKKALLUNKAL
            SMT.MARIA PAUL

RESPONDENT/S:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
            KERALA
            682031

            R1 BY PUBLIC PROSECUTOR

OTHER PRESENT:

            P.P.SMT.M.K.PUSHPALATHA

     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
07.05.2021, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 B.A.No. 3668 of 2021                    2




                        P.V.KUNHIKRISHNAN, J
                      --------------------------------
                        B.A.No.3668 of 2021
                      -------------------------------
                 Dated this the 7th day of May, 2021


                                 ORDER

This Bail Application filed under Section 438 of Criminal

Procedure Code (Cr.P.C.) was heard through Video Conference.

2. The petitioners are the accused in crime No.213/2021 of

Vazhakulam Police Station. Above case is registered against the

petitioner alleging offences punishable under Secs. 354, 354A,

354A(1)(i), 354A(1)(iv) of the IPC.

3. The prosecution case is that on 13.4.2021 at 11 am, the

petitioners along with 4th accused verbally abused the defacto

complainant in public and in scuffle, she was pushed down and her

maxi was torn by the 4 th accused and thereby committed the offences

alleged.

4. Heard counsel for the petitioners and the Public

Prosecutor. The counsel for the petitioners submitted that the only

non-bailable offence alleged in this case is 354 IPC. The counsel

submitted that even if the entire allegations are accepted, the offence

under Sec. 354 IPC is not made out. According to the counsel, a

wordy quarrel occurred in connection with the construction of a road.

Annexure-2 crime was registered first against the defacto

complainant's husband and others. The present crime is an after

thought. The counsel submitted that the petitioners are ready to

abide any conditions, if this Court grant them bail. The Public

Prosecutor opposed the bail application.

5. After hearing both sides, I think this bail application can

be allowed on stringent conditions. There is a dispute about the

construction of a road. Civil disputes are pending between the

parties. I don't want to make any observation about the merit of the

case. The only non-bailable offence alleged against the petitioners is

under Sec.354 IPC. Whether the above offence is attracted in the

facts and circumstances of this case is a matter to be investigated by

the investigating officer. I don't want to make any observation about

the merit of the case. Considering the facts and circumstances of this

case, I think this bail application can be allowed on stringent

conditions.

6. Moreover, the 2nd wave of COVID-19 is spreading in the

country and the citizens are facing serious difficulties. In the state of

Kerala, the 2nd wave of the pandemic is creating lot of problems and

even the day-to-day life of the citizens are affected. Everyday, about

25,000 people are tested positive with COVID-19. In such

circumstances, this Court has to consider this fact also while

considering bail applications. The life is more important than

anything. Therefore, I am considering this bail application based on

the above pandemic situation.

7. Moreover, considering the need to follow social distancing

norms inside prisons so as to avert the spread of the novel Corona

Virus Pandemic, the Hon'ble Supreme Court in Re: Contagion of

COVID-19 Virus In Prisons case (Suo Motu Writ Petition(C)

No.1 of 2020) and a Full Bench of this Court in W.P(C)No.9400 of

2020 issued various salutary directions for minimizing the number of

inmates inside prisons. These happened during the 1 st wave of

COVID-19 season.

8. 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.

9. 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 directions:

1. The petitioners shall appear before the

Investigating Officer within three weeks from today

and shall undergo interrogation;

2. After interrogation, if the Investigating

Officer proposes to arrest the petitioners, they shall

be released on bail 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 officer concerned;

3. The petitioners shall appear before the

Investigating Officer for interrogation as and when

required. The petitioners shall co-operate with the

investigation and shall not, directly or indirectly

make any inducement, threat or promise to any

person acquainted with the facts of the case so as to

dissuade him from disclosing such facts to the Court

or to any police officer;

4. The petitioners shall not leave India

without permission of the Court;

5. The petitioners shall not commit any

offence similar to the offence alleged in this case.

6. The petitioners shall strictly abide by the

various guidelines issued by the State Government

and Central Government with respect to keeping of

social distancing in the wake of Covid 19 pandemic;

7. If any of the above conditions are

violated by the petitioners, the jurisdictional Court

can cancel the bail in accordance to law, even

though the bail is granted by this Court.

sd/-

P.V.KUNHIKRISHNAN JUDGE SKS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter