High Court Kerala High Court

Ashraf Ameerkhan vs The Sub Inspector Of Police on 25 March, 2008

Kerala High Court
Ashraf Ameerkhan vs The Sub Inspector Of Police on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1783 of 2008(A)


1. ASHRAF AMEERKHAN, AGED 21 YEARS
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE REP: BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                    B.A. No. 1783 OF 2008
           ````````````````````````````````````````````````````
            Dated this the 25th day of March, 2008

                             O R D E R

Application for regular bail. Petitioner faces

allegations in a crime registered for offences punishable, inter

alia, under sections 363 and 376 IPC. The alleged incident

took place on 5.3.08. The victim is a girl aged 14 years. The

petitioner is a person aged about 25 years. He is unmarried.

The victim girl and the petitioner boy were in love. The victim

had gone along with the petitioner. It is alleged that they did

have sexual intercourse after they so left the house. The

petitioner continues in custody from 8.3.08. The learned

counsel for the petitioner submits and the learned Public

Prosecutor, after taking further instructions, accepts the said

submission that the parents of the victim girl and the petitioner

boy had agreed that their marriage can be performed. They

are related even otherwise, it is submitted.

2. The learned counsel for the petitioner prays, the

BA.1783/08
: 2 :

learned Public Prosecutor does not oppose the said prayer

and I am satisfied that the petitioner, who has remained in

custody from 8.3.08, can now be enlarged on bail subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and

conditions:

i) The petitioner shall execute a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned

Magistrate.

ii) The petitioner shall make himself available for

interrogation before the investigating officer as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks