Citation : 2021 Latest Caselaw 12294 Ker
Judgement Date : 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.3400 OF 2021
CRIME NO.334/2021 OF Poovar Police Station , Thiruvananthapuram
PETITIONER/S:
DR. SUNITHA
AGED 41 YEARS
D.O.P. SAROOJA KUMARI,
TC 8 OF 630,
WILLS BETHEL, LIUS COMPOUND,
MANGADU,THIRUMALA
THIRUVANANTHAPURAM, PIN- 695006
BY ADVS.
SRI.S.RAJEEV
SRI.K.K.DHEERENDRAKRISHNAN
SRI.V.VINAY
SRI.K.ANAND (A-1921)
SRI.M.S.ANEER
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. .3400 of 2021 2
P.V.KUNHIKRISHNAN, J
--------------------------------
B.A.No.3400 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 petitioner is the accused in Crime No.334/2021 of
Poovar Police Station. The above case is registered against the
petitioner and the other accused alleging offences punishable under
Sections 450, 376(2)(n) and 312 IPC and Sections 6, 5(j)(ii), 5(l), 21
and 19 of the Protection of Children from Sexual Offences Act
(POCSO Act).
3. The prosecution case is that the defacto complainant, a
minor girl, was sexually abused by one of the accused. She became
pregnant. The petitioner is a doctor. The allegation against the
petitioner is that she gave medicines to the defacto complainant for
aborting the pregnancy. It is also alleged that the petitioner has not
informed the police about the same.
4. Heard the counsel for the petitioner and the Public
Prosecutor. The counsel for the petitioner submitted that the
allegations against the petitioner is that she gave medicines for
aborting the pregnancy and had not informed the police about the
offence. The counsel for the petitioner submitted that the victim
informed that she is above 18 years old and she came with her
mother. The counsel submitted that the petitioner was only doing her
duty as a doctor. The counsel also takes me though Annexures I to III
produced along with the bail application. The Public Prosecutor
opposed the bail application.
5. After hearing both sides, I think that this bail application
can be allowed on stringent conditions. I do not want to make any
observation on the merit of the case. The petitioner is a doctor.
Considering the facts and circumstances of the case and also
considering the allegations against the petitioner, I think that this bail
application can be allowed on stringent conditions. I make it clear
that this order is applicable only to the petitioner and the bail
application of the other accused will be considered separately
according to the merit of the case.
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 petitioner 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 petitioner, he 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 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 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 petitioner shall not leave India
without permission of the Court;
5. The petitioner shall not commit any
offence similar to the offence alleged in this case.
6. The petitioner 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 petitioner, 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 sd
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!