High Court Kerala High Court

Mohammed Anas vs State Of Kerala on 20 May, 2010

Kerala High Court
Mohammed Anas vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2867 of 2010()


1. MOHAMMED ANAS, S/O.MOHAMMED NAMIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/05/2010

 O R D E R
                             K.HEMA, J.
                          ------------------
                     B.A. No. 2867 of 2010
                 ------------------------------------
               Dated this the 20th day of May, 2010

                             O R D E R

This petition is for bail.

2. The alleged offences are under Sections 366 (A) and 376

of the Indian Penal Code. According to prosecution, petitioner

kidnapped the minor daughter of the de facto complainant and

committed rape on her, on several occasions, prior to

04.04.2010.

3. Learned counsel for petitioner submitted that the alleged

victim is aged 17 years and petitioner and the victim were in

love with each other since long time back and he is ready to

marry her. Petitioner is in custody for the last 40 days since

10.04.2010. The crime is registered only because of the

intervention of the parents of the victim, who were not willing to

give consent for the marriage, it is also submitted. Petitioner has

not kidnapped the minor girl, but she had written letters to him

stating that if she was not taken away, she would commit

suicide etc. Petitioner and the victim are related each other.

4. Learned Public Prosecutor submitted that considering the

B.A. No. 2867 of 2010 2

stage of investigation, he has no objection in granting bail but

condition may be imposed.

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

granted on conditions. Hence following order is passed:

Petitioner shall be released on bail on his

executing a bond for Rs. 25,000/- with two solvent

sureties each for the like sum to the satisfaction of

the Magistrate Court concerned on the following

conditions:

i) Petitioner shall report before the
Investigating Officer on every Monday
between 10 A.M. and 1 P.M., until further
orders.

ii) Petitioner shall not influence or intimidate
any witnesses or tamper with the
evidence.

iii) Petitioner shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition No.1, until further orders.

This petition is allowed.

K. HEMA, JUDGE
ln