IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5777 of 2007()
1. KAMALASANAN, S/O NAGENDRAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5777 of 2007
----------------------------------------
Dated this the 25th day of September 2007
O R D E R
Application for regular bail. The petitioner is the third
accused. He, along with the other accused, faces allegations
under the Immoral Traffic (prevention) Act, 1956. He was
allegedly one of the persons found available in a premises which
was raided. He was allegedly a customer in such place where a
brothel has allegedly been run by the first accused. The
petitioner was arrested on 31/8/2007. He continues in custody
from that date.
2. According to the petitioner, the allegations against him are
false. He was in love with one of the girls who were taken into
custody from that premises. They were together in the said
premises. The petitioner has not committed any offence. At any
rate, the petitioner who has remained in custody from 31/8/2007
may now be enlarged on bail, it is prayed.
3. The learned Public Prosecutor does not oppose the
application for regular bail. Two of the co-accused have already
B.A.No.5777/07 2
been enlarged on bail by this court. Subject to identical
conditions as were imposed on the co-accused, the petitioner can
also be released on bail, submits the learned Public Prosecutor.
I am satisfied that the petitioner can also be released on bail
subject to appropriate conditions.
In the result, this petition is allowed. The petitioner shall
also be released on bail on identical conditions:
i) He shall execute a bond for Rs.25,000/- (Rupees
twenty five thousand only) with two solvent sureties each for the
like sum to the satisfaction of the learned Magistrate.
ii) The petitioner shall make himself available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays for a period of one month from this
date.
(R.BASANT, JUDGE)
jsr
B.A.No.5777/07 3
B.A.No.5777/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007