High Court Kerala High Court

Jomon @ Joseph P.P. vs State Of Kerala Represented By on 8 July, 2010

Kerala High Court
Jomon @ Joseph P.P. vs State Of Kerala Represented By on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3958 of 2010()


1. JOMON @ JOSEPH P.P., S/O.JOHNY @ FRANCIS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :08/07/2010

 O R D E R
                            K.HEMA, J.
          ----------------------------------------------
             Bail Application No.3958 of 2010
          ----------------------------------------------
                     Dated 8th July, 2010.

                             O R D E R

This petition is for bail.

2. The alleged offences are under Sections 376 of the

Indian Penal Code and Section 3(1)(x) of the S.C. and S.T.

(Prevention of Atrocities) Act. According to prosecution, on

14.4.2010, petitioner committed rape on defacto complainant,

who is aged 24 years, at her residence. She is a member of the

Scheduled Tribe and petitioner is not a member of Scheduled

Caste or Scheduled Tribe and in such capacity, he has committed

rape.

3. Petitioner is a boy aged 20 years and the alleged

victim is aged 24 years. As per the allegations in the first

information statement itself it is stated that the sexual act

committed was with consent of defacto complainant. There was

some contact over mobile phone and she had invited petitioner to

her house and it was in her house that the offences are alleged to

have been committed.

4. Petitioner was arrested on 25.5.2010 and he is in

BA NO.3958/10 2

custody for the past 45 days. This petition is not opposed. On

hearing both sides, I am satisfied that bail can be granted to

petitioner on conditions. Hence, the following order is passed :

Petitioner shall be released on bail on his executing a

bond for Rs.50,000/- (Rupees fifty thousand only) with

two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) Petitioner shall not enter the limits of the

police station, within which crime is

registered, except for compliance of

condition no.(i)

Petition is allowed.

K.HEMA, JUDGE.

tgs