High Court Kerala High Court

Abdul Basheer C.K vs The Station House Officer on 3 November, 2009

Kerala High Court
Abdul Basheer C.K vs The Station House Officer on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6347 of 2009()


1. ABDUL BASHEER C.K.,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.6347 of 2009
                  ---------------------------------------------
            Dated this the 3rd day of November, 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.275 of 2009 of Kumbla Police Station, Kasaragod.

2. The offences alleged against the petitioner are under

Sections 366A, 376, 506(i), 417 and 109 read with Section 34 of

the Indian Penal Code.

3. The victim is a minor girl who was aged 16 years at

the relevant time. The allegation is that accused Nos.4 and 5,

two ladies in the neighbourhood, took the minor girl to several

places and allowed the other accused to commit the offence on

the minor girl. The allegation is that the petitioner had sexual

relationship with the minor girl once. It is stated by the learned

Public Prosecutor that unlike the other accused, there is no case

against the petitioner that he is involved in the racket. There is

no case that apart from the incident on one occasion, he had any

involvement in the incidents on other dates.

BA No.6347/2009 2

4. The petitioner was arrested on 28.9.2009. On

29.10.2009, the mother of the petitioner expired. Though an

order was passed on 30th October 2009 in this Bail Application to

take the petitioner to his house and to the mosque, he could not

attend the funeral, as by the time the order reached the jail

authorities, funeral was over.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner and the present stage of investigation, I am of the view

that bail can be granted to the petitioner on stringent conditions.

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-I, Kasaragod, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Monday and
Thursday, 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 surrender his passport, if any, before
the court of the Judicial Magistrate of the First Class-I,
Kasaragod. If the petitioner does not possess a passport,
an affidavit to that effect shall be filed before the learned
Magistrate;

BA No.6347/2009 3

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

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

f) 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