High Court Kerala High Court

Kalesh vs State Of Kerala-Represented By on 20 February, 2009

Kerala High Court
Kalesh vs State Of Kerala-Represented By on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 471 of 2009()


1. KALESH, S/O KUTTAPPAN, THANPONNANKALA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA-REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SMT.SANGEETHA LAKSHMANA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/02/2009

 O R D E R
                          K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 471 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
          Dated this the 20thday of February, 2009

                           O R D E R

Petition for bail.

2. The alleged offences are under sections 366, 376 and

34 IPC. According to prosecution, the victim in this crime is

aged 13 years now. At the age of 11 years, she went to the 1st

accused and she stayed with him for 2 = months, as sent by her

parents. The girl became pregnant and she got aborted. Later

she fell in love with petitioner. A complaint was given by her

mother stating that she was missing and a crime was registered

under the caption “woman missing”. Later, they came back and

lived with the mother for some time. Again she left with the 2nd

accused and in the meantime, she was raped by both the

accused.

3. Petitioner was arrested on 10-1-2009. Learned

counsel for petitioner submitted that even according to victim,

she is aged 18 years, as revealed from the statement given to the

police, which is produced as Annexure-II. Learned counsel for

BA 471/2009 -2-

petitioner also submitted that the girl is now with another

person.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail but stringent conditions may be

imposed.

5. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

6. Hence, petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

2) Petitioner shall not enter the limits of the

police station within which the crime is

registered except for compliance of

direction in condition (1)

3) Petitioner shall not intimidate or influence

any witness or commit any offence while

BA 471/2009 -3-

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.