High Court Kerala High Court

Jomon vs State Of Kerala on 11 January, 2008

Kerala High Court
Jomon vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 138 of 2008()


1. JOMON, S/O.JOSE, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY C.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/01/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                         B.A.No.138 of 2008
                       -------------------------------------
             Dated this the 11th day of January, 2008

                                   ORDER

Application for regular bail. Petitioner is the 1st accused. He

faces allegations in a crime registered under the Immoral Traffic

Prevention Act. The petitioner along with accused 2, 3 & 4 was

allegedly running a brothel at Ernakulam. The brothel was raided

and arrests were effected on 17.12.07. The petitioner was

arrested on 17.12.07. He continues in custody from that date.

The other sex workers and clienteles, who were available in the

house, were arrested and have already been enlarged on bail.

Accused 2, 3 and 4 have not been arrested yet.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigator is given reasonable time to

complete the investigation and I am satisfied that the petitioner

can now be directed to be released on bail subject to appropriate

terms and conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail in both the crimes on the following terms

and conditions.

B.A.No.138 of 2008 2

i) The petitioner shall not be released on the strength of

this order prior to 18.01.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

ii) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees One lakh only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate;

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of 2 months from

the date of his release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-