High Court Kerala High Court

A.P.Vinod vs The Sub Inspector Of Police on 6 May, 2008

Kerala High Court
A.P.Vinod vs The Sub Inspector Of Police on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2874 of 2008()


1. A.P.VINOD, AGED.30 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                     K.P.BALACHANDRAN, J.
                 ------------------------------------------------
                          B. A. No.2874 of 2008
                 ------------------------------------------------
                   Dated this the 6th day of May, 2008

                                   ORDER

This is an application for bail under Section 439 of the Cr.P.C.

Petitioner is accused in Crime No.32/08 of Iritty Police

Station registered for offence under Sections 450 and 376 IPC on the

allegation that he trespassed into the house of the de facto

complainant and committed rape on her at 15 hours on 20/01/08. He

surrendered before court on 18/03/08 and is in custody thereafter as

his applications for bail were dismissed by the Sessions Judge

respectively by Annexures I to III orders dated respectively 15/03/08,

07/04/08 and 21/04/08. Considering the period of detention already

undergone by the petitioner, I am of the view that the petitioner can

be enlarged on bail imposing necessary conditions.

In the result, allowing this application, I grant bail to the

petitioner on his executing bail bond for Rs.25,000/- with two

solvent sureties each for the like sums to the satisfaction of the

Magistrate concerned.

On such release, the petitioner shall appear before the

B. A. No.2874 of 2008 -2-

Investigating Officer between 10 a.m. and 12 noon on all days for a

period of two weeks and thereafter on every alternate days for a

period of one month and thereafter on all Tuesdays and Fridays only

till the investigation in the case is over and final report is laid.

On release, the petitioner shall not get himself involved in

commission of any offence, shall not influence or intimidate

witnesses in the case and shall not, except for the purpose of

appearing before the Investigating Officer, if need be, move beyond

the territorial limits of the town in which he is having his permanent

residence, the details of which shall be furnished to the Court and to

the Investigating Officer immediately on release on bail.

K.P.BALACHANDRAN,
JUDGE
kns/-