IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 566 of 2010()
1. CHANDRAN, S/O.RAVEENDRAN, AGED 25,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 566 of 2010
------------------------------------
Dated this the 8th day of February, 2010
O R D E R
This is an application for bail under Section 439 of the Code
of Criminal Procedure. The petitioner is accused No.1 in Crime No.
45/2010 of Thiruvallam Police Station.
2. The offence alleged against the petitioner is under
Section 366 A of the Indian Penal Code.
3. The prosecution case is that on 21.01.2010, the daughter
of the de facto complainant, aged 16 years was found missing.
The girl and the petitioner herein were arrested from Punalur on
22.01.2010. The petitioner was remanded to judicial custody.
The girl was sent back with her parents.
4. It is stated that the petitioner fell in love with the
daughter of the de facto complainant. Such a statement is made
by the victim as well.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioner on stringent conditions.
B.A. No. 566 of 2010 2
6. The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-II, Neyyattinkara subject to the following conditions:-
A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.
B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.
C) The petitioner shall not enter into the limits
of Thiruvallam Police Station for a period
of two months, except for complying with
conditions A and B.
D) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
E) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
F) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.
The Bail Application is allowed as above.
K.T. SANKARAN, JUDGE
ln