High Court Kerala High Court

Venugopalan vs Unknown on 18 July, 2008

Kerala High Court
Venugopalan vs Unknown on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4570 of 2008()


1. VENUGOPALAN, 45 YEARS, S/O.KKRISHNAN
                      ...  Petitioner

                        Vs



2. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.NOORJI NOUSHAD

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :18/07/2008

 O R D E R
                           K.HEMA, J.
                --------------------------------------
                 Bail Application No.4570 of 2008
                ---------------------------------------
               Dated this the 18th day of July, 2008


                              O R D E R

This petition is for bail.

2. According to the prosecution, the first accused in the

crime promised to marry the defacto complainant and she was

taken by the first and second accused to the house of the friend

of the first accused and she was raped from there. On

subsequent day, she was contacted by the first accused and she

was asked to come to a particular place. She accordingly went to

the said place while A1 and A3 committed rape on her. On yet

another occasion, she was called to yet another place by the first

accused and when she went there, accused nos.4 and 5

committed rape on her. In the same manner, the offences were

repeated against the defacto complainant. Hence, she filed a

complaint based on which a crime is registered under Section 376

(g) of IPC. Petitioner is the third accused and he was arrested on

23.6.2008 and he is in custody since then.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

BA No.4570/08 2

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) Petitioner shall execute a bond for Rs.25,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioner shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. to

1 p.m. until further orders.

(iii) Petitioner shall not intimidate any witness or tamper

with evidence and in case of breach of this condition,

bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

csl