IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 494 of 2007()
1. ARUN RAJ @ SHAJI,
... Petitioner
2. SAJEEV KUMAR @ SAJEEV,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 494 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 31st DAY OF JANUARY, 2007
O R D E R
Petitioners who are accused 6 and 7 in Crime No.499/06 of
Kunnikkode Police Station for offences punishable under sections 366
and 376(2)(g) IPC, seek their enlargement on bail. The occurrence
took place from 5.11.2006 onwards in which a 17 year old girl was
allegedly ravished by many. The petitioners were arrested on
28.11.2006.
2. Even though the learned Public Prosecutor opposed the
application, having regard to the facts and circumstances of the case
and the duration of judicial custody of the petitioners, I am inclined to
grant bail to the petitioners, but on conditions safeguarding the
interest of the prosecution as well. Accordingly, the petitioners are
directed to be released on bail on each of them executing a bond for
Rs. 10,000/- (Rupees ten thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M.-III, Punalur
and subject to the following conditions:
1. The petitioners shall report before the Circle
Inspector of Police, Punalur between 9 a.m. and 11 a.m.
on all Wednesdays.
B.A.NO.494/07 Page numbers
2. The petitioners shall make themselves available for
interrogation as and when required by the Police, till the
filing of the final report.
3. The petitioners shall not enter the territorial limits of
Kunnikkode Police Station until further orders.
4. The petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
5. The petitioners shall not commit any offence while
on bail.
If the petitioners commit breach of any of the above conditions, the
bail granted to them shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
dsn