High Court Kerala High Court

Junaid vs The State Of Kerala on 20 November, 2007

Kerala High Court
Junaid vs The State Of Kerala on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7070 of 2007()


1. JUNAID, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.K.ANTONY JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/11/2007

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 7070 of 2007
                 - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 20th day of November, 2007

                              O R D E R

Application for anticipatory bail. The petitioner faces

allegations under Section 376 I.P.C. The defacto complainant/

victim was allegedly in love with the petitioner. There was

promise of marriage. Believing the said promise, the defacto

complainant had allegedly yielded to sexual intercourse with the

petitioner. She became pregnant. Two months after the child

birth the present complaint has been filed. Crime has been

registered. Investigation is in progress. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner prays, the

learned Prosecutor opposes the said prayer, and notwithstanding

the opposition I am satisfied, in the facts and circumstances

referred above, that directions under Section 438 Cr.P.C. can be

issued in favour of the petitioner, subject to appropriate terms

B.A.No. 7070 of 2007
2

and conditions. More detailed discussion of facts appear to me to be

unnecessary.

3. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioner shall surrender before the learned Magistrate

on 27.11.2007 at 11 a.m. The learned Magistrate shall release the

petitioner on regular bail on condition that he executes a bond for

Rs.50,000/- (Rupees fifty thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on

28.11.2007 and 29.11.2007. During this period the petitioner can be

interrogated and all necessary steps in investigation, including the

potency test can be conducted by the Investigating Officer. Thereafter

he shall appear before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months and

B.A.No. 7070 of 2007
3

subsequently as and when directed by the Investigating Officer in

writing to do so.

(c) If the petitioner does not appear before the learned

Magistrate as directed in clause (1) above, these directions shall lapse

on 27.11.07 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

(d) If the petitioner were arrested prior to his surrender on

27.11.2007 as directed in clause (1) above, he shall be released on bail

on his executing a bond for Rs.50,000/- without any surety

undertaking to appear before the learned Magistrate on 27.11.2007.

(R. BASANT)
Judge

tm