High Court Kerala High Court

Ajikumar vs State Of Kerala on 14 December, 2007

Kerala High Court
Ajikumar vs State Of Kerala on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7720 of 2007()


1. AJIKUMAR, AGED 30 YEARS,
                      ...  Petitioner
2. NELSON, AGED 55 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/12/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.7720 of 2007
                    ----------------------------------------
           Dated this the 14th day of December 2007

                               O R D E R

Application for anticipatory bail. Petitioners are accused 2

and 3. They are the father and brother of the first accused.

They face allegations in a crime registered for offences

punishable inter alia under Sections 366A and 376 I.P.C. The

crux of the allegations is that the alleged victim, a girl, above the

age of consent was allegedly kidnapped by the accused persons.

They permitted her to reside along with them. While so residing

with them, the first accused allegedly had sexual intercourse

with the said girl. This, in short, is the allegation. Crime has

been registered on the basis of a private complaint filed by the

father of the girl. Investigation is in progress. The first accused

had already been granted regular bail by this court as per order

dated 4/12/2007 in B.A.NO.7421/2007. I have adverted to facts

in detail in the said order. It is not necessary for me to advert to

facts in any greater detail in this order. This order must be read

in continuation of the said order.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

B.A.No.7720/07 2

am satisfied that the petitioners can be granted anticipatory bail

subject to appropriate terms and conditions which shall ensure

the interests of a fair, proper and efficient investigation.

3. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioners.

i) Petitioners shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 21/12/2007. They

shall be released on regular bail on condition that they execute

bonds for Rs.25,000/-(Rupees twenty five thousand only) each

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 1 p.m on 22/12/2007 and 24/12/2007 and thereafter on all

Mondays and Fridays between 10 a.m and 1 p.m for a period of

one month. Subsequently the petitioners shall so appear as and

when directed by the investigating officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

B.A.No.7720/07 3

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law,

as if these directions were not issued at all.

(iv) If they were arrested prior to 21/12/2007, they shall

be released from custody on their executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) without any

sureties, undertaking to appear before the learned Magistrate on

21/12/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.7720/07 4

B.A.No.7720/07 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007