IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4448 of 2007()
1. RAJEEV, S/O.RAVINDRAN, CHAMBRAMON
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/07/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4448 of 2007
-------------------------------------
Dated this the 24th day of July, 2007
ORDER
Second application for regular bail. The petitioner initially
faced allegations under Section 354 I.P.C. In the course of
investigation, the allegation under Section 376 read with 511 I.P.C
has also been raised. I have already adverted to the facts in detail in
the order dated 05.07.07. This order will have to be read in
continuation of the said order. It is not hence necessary to advert to
facts in the greater detail. The alleged incident took place on
15.05.07. The petitioner was arrested on 22.06.07. In broad day
light, by the side of a public road, the petitioner alleged to have
indecently assaulted and attempted to commit rape on the defacto
complainant, a woman, aged about 21 years, a home nurse. The
petitioner has criminal antecedents. He is an accused in an offence
under Section 302 I.P.C.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer, the final report
having already been filed and I am satisfied that the petitioner can
now be granted bail subject to appropriate conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
B.A.No.4448 of 2007 2
i) The petitioner 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 not enter the jurisdiction of
Pathanapuram Police Station for a period of 2 months from the date of
his release, except for the purpose of complying with condition No.(iii)
below;
iii) The petitioner shall during the said period, report before
the Investigating Officer between 5 p.m and 6 p.m on the first
Mondays of all English calendar months.
(R.BASANT, JUDGE)
rtr/-