IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5856 of 2006()
1. BIJU, AGED 23, S/O.GOPALAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :16/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5856/2006
------------------
DATED THIS THE 16TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is accused of the offence
punishable under Sections 450, 377 and 511 of 376 IPC,
in crime No.250/2006 of Paravur Police Station. It is
alleged that the petitioner had trespassed into the house
and attempted to commit rape on the victim, a girl aged
about 17 years, a neighbour and relative of the
complainant. The examination of the victim was done by
the local doctor. It show that there were two healed
abrasions below the right breast, one on the upper
abdomen, and one abrasion below the right clavicle. The
chemical analysis report is not available. The petitioner
remains in judicial custody from 15.9.2006. Hence this
application under Section 439 Cr.P.C.
2. After hearing both the counsel as well as the
prosecution and considering the stage of the investigation,
I grant bail and release the petitioner from jail, subject to
B.A.5856/2006
2
the following conditions:-
(a). The petitioner shall execute a bond
for Rs.25,000/-, with two solvent
sureties, each for the like sum, to the
satisfaction of the Judicial Magistrate of
First Class, Paravur.
(b). The petitioner shall report before
the Investigating Officer, once in a week
on every Thursday, between 10.00 a.m
and 11.00 a.m., for a period of three
months, starting from 19.10.2006, and
thereafter, on the first working day of
every month, between the same timings,
till the completion of the trial and final
disposal of the case.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs