High Court Kerala High Court

Meerankunhi vs State Of Kerala on 1 January, 2010

Kerala High Court
Meerankunhi vs State Of Kerala on 1 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7492 of 2009()


1. MEERANKUNHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SHAIJAN C.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :01/01/2010

 O R D E R
                             P.Q. BARKATH ALI, J.

                 ------------------------------------------------------

                               B.A. 7492 of 2009

                 ------------------------------------------------------

                          Dated: JANUARY 1, 2010

                                       ORDER

This is a bail application filed by the 3rd accused in Crime No.445

of 2006 of Thoppumpady Police Station, coming within the jurisdiction

of Judicial First Class Magistrate Court-II, Kochi, under sec.439 of

Cr.P.C.

2. The allegation against the petitioner is that he, along with five

other accused persons, took the de facto complainants to Dubai and

committed rape on her and that the accused has thereby committed

offences punishable under secs.420, 376 and 342 read with sec.34 of

IPC.

3. It is alleged in the petition that the 3rd accused in the case

was one Rafeeq, that this petitioner was arrested on 23.10.2009

alleging that he is the said Rafeeq, that the other accused persons in

this case were released on bail and that therefore he may be released

on bail.

4. Notice given to the Public Prosecutor. The Public Prosecutor

opposed the bail application. Heard learned counsel for the petitioner

and the learned Public Prosecutor and perused the case diary

produced.

5. It is admitted that accused Nos.1, 5 and 8 were already

released on bail by this court, but the bail application of the petitioner

BA 7492/09 2

was rejected. Further, the petitioner was in remand from October 23,

2009 onwards. On going through the case diary it is seen that

investigation in this case is almost over. Therefore I feel that the

petitioner can be released on bail, but on conditions.

In the result the petition is allowed. The petitioner shall be

released on bail on executing a bond for Rs.25,000/- (twentyfive

thousand) with two solvent sureties each for the like sum to the

satisfaction of the lower court on the following conditions:-

i. The petitioner shall report before the Investigating Officer on

all Mondays at 10 a.m.

ii. The petitioner shall not commit similar offence while on bail.

iii. The petitioner shall not try to influence the witnesses or

tamper with the evidence.

iv. The petitioner shall not leave the jurisdiction of the lower

court without prior permission.

P.Q. BARKATH ALI, JUDGE

mt/-