High Court Kerala High Court

M.S.Shyjan vs S.H.O.Kelakam Police Station on 12 October, 2009

Kerala High Court
M.S.Shyjan vs S.H.O.Kelakam Police Station on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5840 of 2009()


1. M.S.SHYJAN,S/O.XAVIER, 36 YEARS,
                      ...  Petitioner

                        Vs



1. S.H.O.KELAKAM POLICE STATION,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE MATHEWS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5840 of 2009
                  ---------------------------------------------
             Dated this the 12th day of October, 2009

                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.2 in

Crime No.193 of 2009 of Kelakam Police Station.

2. The offences alleged against the petitioner are under

Sections 376, 354 and 120B of the Indian Penal Code. The

petitioner was arrested on 29.9.2009.

3. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

4. The learned counsel for the petitioner pointed out that

there is no allegation that the petitioner committed rape on the

victim. The only allegation against the petitioner is that he

committed the offence under Section 354 IPC and tried to have

sexual intercourse with the defacto complainant. It is also

pointed out that the defacto complainant did not approach the

police after the incident. But, when her relatives found her at

another place and when she narrated the incident, she was

directed to approach the police.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

BA No.5840/2009 2

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Koothuparamba, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;

b) The petitioner shall appear before the investigating officer
for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl