High Court Kerala High Court

Sunil vs The State Of Kerala on 22 October, 2007

Kerala High Court
Sunil vs The State Of Kerala on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6343 of 2007()


1. SUNIL, S/O GOPALAKRISHNAN ACHARI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM SAMSON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.6343 of 2007
                    ----------------------------------------
                Dated this the 22nd day of October 2007


                               O R D E R

Application for regular bail. The petitioner faces

allegations for offences punishable inter alia under Section 366A

and 376 I.P.C. The crux of the allegations against the petitioner

is that he, a married person having two children, allegedly

induced the victim/a minor girl aged about 16 years but less than

18 years to go with him and had sexual intercourse with her on

the promise to marry her and despite her resistance for sexual

intercourse. The petitioner was arrested on 17/9/2007. He

continues in custody from that date.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioner

subject to appropriate conditions.

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

shall be released on bail on the following terms and conditions:

B.A.No.6343/07 2

i) He 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.

ii) 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 three

months and thereafter as and when directed by the investigating

officer in writing to do so.

iii) The petitioner shall not, except for the purpose of

complying with condition No.ii) above, enter the jurisdiction of

Kayamkulam jurisdiction for the said period of three months.

(R.BASANT, JUDGE)
jsr

B.A.No.6343/07 3

B.A.No.6343/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007