High Court Kerala High Court

Arun Raj @ Shaji vs State Of Kerala on 31 January, 2007

Kerala High Court
Arun Raj @ Shaji vs State Of Kerala on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 494 of 2007()


1. ARUN RAJ @ SHAJI,
                      ...  Petitioner
2. SAJEEV KUMAR @ SAJEEV,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

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

                     BAIL APPLICATION NO. 494 OF 2007

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

             DATED THIS THE 31st  DAY OF JANUARY, 2007


                                     O R D E R

Petitioners who are accused 6 and 7 in Crime No.499/06 of

Kunnikkode Police Station for offences punishable under sections 366

and 376(2)(g) IPC, seek their enlargement on bail. The occurrence

took place from 5.11.2006 onwards in which a 17 year old girl was

allegedly ravished by many. The petitioners were arrested on

28.11.2006.

2. Even though the learned Public Prosecutor opposed the

application, having regard to the facts and circumstances of the case

and the duration of judicial custody of the petitioners, I am inclined to

grant bail to the petitioners, but on conditions safeguarding the

interest of the prosecution as well. Accordingly, the petitioners are

directed to be released on bail on each of them executing a bond for

Rs. 10,000/- (Rupees ten thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M.-III, Punalur

and subject to the following conditions:

1. The petitioners shall report before the Circle

Inspector of Police, Punalur between 9 a.m. and 11 a.m.

on all Wednesdays.

B.A.NO.494/07 Page numbers

2. The petitioners shall make themselves available for

interrogation as and when required by the Police, till the

filing of the final report.

3. The petitioners shall not enter the territorial limits of

Kunnikkode Police Station until further orders.

4. The petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

5. The petitioners shall not commit any offence while

on bail.

If the petitioners commit breach of any of the above conditions, the

bail granted to them shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dsn