High Court Kerala High Court

Prasad K.P.R vs State Of Kerala Represented By The on 28 July, 2010

Kerala High Court
Prasad K.P.R vs State Of Kerala Represented By The on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2272 of 2010()


1. PRASAD K.P.R, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/07/2010

 O R D E R
                             K.HEMA, J.
                          ------------------
                      B.A. No. 2272 of 2010
                     -----------------------------
               Dated this the 28th day of July, 2010

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under sections 3, 4, 5 and 7 of

Immoral Traffic(Prevention) Act. According to prosecution, on

07.01.2010 at about 1 P.M., a raid was conducted by the police in

the guest house run by petitioner and in one of the rooms

prostitution was being carried on and accused nos. 1 to 3 were

found indulging in sexual activities. Accused nos. 1 to 3 were

arrested from the spot; 4th accused, who is the manager of the

guest house was arrested subsequently. The 5th accused is the

owner of the guest house and he allegedly committed the various

offences alleged in the case.

3. Learned counsel for petitioner submitted that petitioner

is the owner of the guest house and he has absolutely no

knowledge about the indulgence of prostitution in the guest

house. Petitioner was not even present in the hotel at the time of

the raid. On knowing that guest house was used for such

purpose, he closed down the guest house. Petitioner requested

B.A. No. 2272 / 2010 2

for an opportunity to explain his innocence before the

investigating officer. As per the direction of this court, he

appeared before the investigating officer and he was also

questioned.

4. Learned Public Prosecutor submitted that petitioner

surrendered before the investigating officer and he was

thoroughly interrogated and he has no objection in granting

anticipatory bail on conditions, it is submitted.

5. On hearing both sides, I am satisfied that petitioner can

be granted anticipatory bail on the conditions. Hence, the

following order is passed:

1. Petitioner shall, in the event of his arrest

be released on bail on his executing a

bond for Rs. 25,000/- with two solvent

sureties each for the like sum to the

satisfaction of the arresting officer on the

condition that petitioner shall report

before the investigating officer as and

when directed and co-operate with the

investigation.

B.A. No. 2272 / 2010 3

2. This order will be in force only for a period

of 25 days from today. In the meantime,

petitioner shall seek regular bail from the

court concerned in accordance with law.

This petition is allowed.

K. HEMA, JUDGE

ln