High Court Kerala High Court

Akhil vs State Of Kerala on 30 April, 2010

Kerala High Court
Akhil vs State Of Kerala on 30 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2415 of 2010()


1. AKHIL, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

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

 Dated :30/04/2010

 O R D E R
                             P.Q.BARKATH ALI, J.
                         - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 2415 OF 2010
                     - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 30th day of April, 2010

                                       ORDER

This is a bail application filed by the second accused in Crime

No.495/2010 of Kundara Police Station under section 439 of Cr.P.C.

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

accused abducted the defacto complainant, a minor girl, aged 19, on March

24,2010 at about 12.15 p.m. in a car bearing Reg.No.KL41A.1517 with

intent to commit rape on her and that thereby committed the offence

punishable under Sections 363, 366(A) and 34 IPC and Section 3(1) (XI) of

SC ST Act as the defacto complainant belongs to Scheduled cast. Petitioner

was arrested on April 7, 2010. The Judicial Magistrate of First Class I,

Kollam dismissed his bail application.

3. It is alleged in the petition that petitioner is innocent of the

offence alleged against him, that he had no connection with the incident and

that recently he has undergone a brain surgery and that therefore he may be

released on bail.

4. Notice given to the learned Public Prosecutor. This petition is

B.A.No.2415/2010 2

opposed by the learned Public Prosecutor.

5. Heard learned counsel for the petitioner and the learned Public

Prosecutor.

6. For the following reasons, I am inclined to grant bail to the

petitioner. Counsel for the petitioner produced the copy of the FI statement

wherein the defacto complainant has made no allegation against the

petitioner. He was only driving the car for some time. Further he is in

remand from 07/04/2010 onwards. Counsel for the petitioner produced

records to show that he has undergone brain surgery recently. The Public

Prosecutor submitted that the investigation in this case is almost over.

Therefore, I feel that petitioner can be released on bail, but subject to

conditions.

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

released on bail on his executing a bond for Rs.25,000/- (Rupees Twenty

Five Thousand only) with two solvent sureties for like sum each to the

satisfaction of the lower court on the following conditions:-

1) The petitioner shall appear before the
Investigating Officer as and when required.

2) The petitioner shall not commit similar offence
while on bail.

3) The petitioner shall co-operate with the

B.A.No.2415/2010 3

investigation and shall not try to influence the
prosecution witnesses or tamper with the
evidence.

4) Petitioner shall not leave the limits of the
jurisdiction of the lower court without prior
permission.

5) If petitioner violates any of the conditions
mentioned above, lower court can cancel his bail.

P.Q.BARKATH ALI
JUDGE

sv.

B.A.No.2415/2010 4