IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7432 of 2008()
1. SHIHABUDEEN 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/12/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7432 of 2008
-----------------------------------------
Dated this the 19th December, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 377 of the Indian
Penal Code. According to prosecution, petitioner subjected
the daughter of de facto complainant, aged 10 years, to sexual
assault on 6.10.2008.
3. Petitioner surrendered before the court below on
14.11.2008. Learned Public Prosecutor submitted that he has
no objection in granting bail to petitioner, but stringent
condition may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner.
Hence, bail is granted to petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for the like sum
to the satisfaction of the Magistrate Court
concerned.
BA.7432/08 2
ii) Petitioner shall report before the investigating
officer on every Monday, Wednesday and
Saturday between 10 AM and 1 PM until
further orders.
iii). Petitioner shall not enter the limits of the police
station within which the crime is registered,
except for compliance of the condition in
clause (ii) above.
iv) Petitioner shall not tamper with evidence or
influence the witnesses or intimidate them or
commit any offence while on bail and in case
of breach of this condition, the bail is liable to
be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.