High Court Kerala High Court

Suresh vs State Of Kerala on 6 August, 2007

Kerala High Court
Suresh vs State Of Kerala on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4735 of 2007()


1. SURESH, AGED 27 YEARS, S/O MAYAN,
                      ...  Petitioner
2. SASI, AGED 24 YEARS, S/O VELANDI,
3. SUNIL, AGED 24 YEARS, S/O CHANDRAN,
4. MOHANAN, AGED 26 YEARS, S/O CHANDRAN,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/08/2007

 O R D E R
                             R.BASANT, J
                   = = = = = = = = = = = = =
                        B.A.No.4735 of 2007
                  = = = = = = = = = = = = = =

                Dated this the 6th day of August, 2007

                                ORDER

Application for regular bail. The petitioners are accused

Nos.3,4 ,5 and 7 in a crime registered, inter alia, under Sections

363,,376 and 384 read with 34 IPC. The primary allegation is that

the 1st accused allegedly kidnapped the daughter of his employer a

girl below the age of consent. It is further alleged that he had

sexual intercourse with the victim. What is the allegation against

the petitioners ? The short allegation is that they facilitated the

elopement of the victim and the 1st accused and the commission of

rape later. The petitioners remain in custody from 1.6.07.

2. The learned counsel for the petitioners prays, the learned

Public Prosecutor does not fairly oppose the said prayer and I am

satisfied that the petitioners are entitled to be enlarged on bail now

subject of course to appropriate conditions

3. In the result, this petition is allowed. The petitioners shall

be released on bail on the following terms and conditions.

B.A.No. 4735 of 2007 2

i) The petitioners shall execute bonds for Rs.25,000/-

(Rupees twenty five thousand only) each with two solvent sureties

each for the like sum to the satisfaction of the learned Magistrate.

iii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m and

12 noon on all Mondays and Fridays, for a period of one month.

Thereafter, they shall make themselves available for interrogation

as and when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
sj
/TRUE COPY/

P.A.TO JUDGE