High Court Kerala High Court

K.Rajesh vs The Station House Officer on 7 April, 2010

Kerala High Court
K.Rajesh vs The Station House Officer on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1761 of 2010()


1. K.RAJESH, AGED 29 YEARS, S/O.AMMINI,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MURUGAN P.V.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/04/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                       B.A.No.1761 of 2010
                  ---------------------------------------------
                Dated this the 7th day of April, 2010



                               O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the sole accused

in Crime No.221 of 2010 of Hosdurg Police Station.

2. The offence alleged against the petitioner is under

Section 376 of the Indian Penal Code.

3. The prosecution case is that the accused, who is a

close friend of the brother of the victim, raped the victim after

locking in a room the physically challenged sister of the victim.

It is also alleged that the nude photographs of the victim were

taken. Misusing those photographs, the accused had forcible sex

with the victim on several occasions. She became pregnant.

4. The de facto complainant filed a complaint before the

Judicial Magistrate of the First Class-I, Hosdurg which was

forwarded to the police for investigation under Section 156(3) of

the Code of Criminal Procedure. The crime was accordingly

registered. The complaint was filed on 1.3.2010. The petitioner

BA No. 1761 /2010 2

was arrested on 5.3.2010 and he was remanded to judicial

custody.

5. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

6. 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.

The petitioner shall be released on bail on his executing

bond for Rs. 25,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Hosdurg, 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
Hosdurg Police Station for a period of two
months except for complying with conditions

(a) and (b);

BA No. 1761 /2010 3

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
csl