IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5250 of 2007()
1. LIJU, S/O.PATHROSE, AGED 27,
... Petitioner
Vs
1. S.I. OF POLICE, AMBALAVAYAL.
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.J.ANTONY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :06/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5250 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of September, 2007
O R D E R
Application for regular bail. The petitioner faces allegations
under Sections 376 and 313 I.P.C. He allegedly had sexual
intercourse with the victim/defacto complainant in February, 2007.
In such relationship the victim became pregnant. Miscarriage was
attempted in April, 2007. The complaint alleging offences
punishable under Sections 313 and 376 I.P.C. was filed long later on
8.7.2007. The petitioner was arrested on 13.7.2007 and he continues
in custody from that date.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not oppose the said prayer and I am satisfied that the
petitioner can now be enlarged on bail subject to appropriate terms
and conditions.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 5250 of 2007
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(b) The petitioner shall make himself available for interrogation
before the Investigating Officer between 10 a.m. and 12 noon on all
Mondays and Fridays for a period of two months from the date of his
release and thereafter as and when directed by the Investigating Officer in
writing to do so.
(R. BASANT)
Judge
tm