High Court Kerala High Court

Suseelan.S. vs State Of Kerala on 27 June, 2008

Kerala High Court
Suseelan.S. vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4133 of 2008()


1. SUSEELAN.S., 36 YEARS,
                      ...  Petitioner
2. SHAJI KUMAR 42 YEARS,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.R.ASWAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/06/2008

 O R D E R
                                K. HEMA, J.

                   ------------------------------------------
                  Bail Appl.No.4133 of 2008
                  ------------------------------------------
             Dated this the 27th day of June, 2008.

                                   ORDER

Petition for anticipatory bail.

2. Petitioners are accused nos. 3 and 4 in the crime

registered under Sections 376, 109 and 34 of IPC. The crime was

registered against the petitioners and others suo motu by the

police on 28.5.2008 under various Sections. After considering

the rival contentions advanced, 2nd accused, who is the mother of

the alleged victim was granted anticipatory bail as per a detailed

order dated 16.6.2008 in B.A.No.3701 of 2008. The petitioners

are the father and step-father of the child.

3. On hearing both sides, I am satisfied that petitioners

cannot be refused the same benefit and anticipatory bail can

be granted to the petitioners on conditions.

4. Hence, the following order is passed:

i) Respondent is directed to release the

petitioners in the event of their arrest on their

[B.A.4133/08] 2

executing bond for Rs.25,000/- each with

two solvent sureties each for the like sum to

the satisfaction of the arresting officer on

condition that they shall co-operative with the

investigation and make themselves available

for interrogation as and when directed by

the investigating officer.

ii) If the petitioners are required for interrogation,

notice shall be given to them by giving

sufficient time to comply with the direction

therein.

Iii) In case petitioners refuse to co-operate with the

investigation or fail to make themselves

available for interrogation as directed, it is made

clear that, this order is liable to be cancelled.

K. HEMA, JUDGE.

Krs.