High Court Kerala High Court

C.H.Firoz vs The Stion House Officer on 4 January, 2010

Kerala High Court
C.H.Firoz vs The Stion House Officer on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7778 of 2009()


1. C.H.FIROZ, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. THE STION HOUSE OFFICER, NILESHWAR
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/01/2010

 O R D E R
                          K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No. 7778 of 2009
                ------------------------------------
              Dated this the 4th day of January, 2010

                              O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.329/2009 of Nileswar Police Station.

2. The offences alleged against the petitioner are under

Sections 376, 506(ii) and 3(1)(xi) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act.

3. The prosecution case is that on 19/11/2009, the

petitioner committed the offence on the victim, who belongs to

Scheduled Tribe community. The incident occurred while the

victim went to take water from the bore well situated in the

property of one Vellachi. The allegation is that the petitioner

forcibly took her to the nearby pump house and committed the

offence. The investigation is not over. By the order dated

18/12/2009, the learned Sessions Judge dismissed the

application for bail filed by the petitioner.

4. It is submitted by the learned counsel for the

petitioner that the petitioner is prepared to comply with any

B.A. No. 7778 / 2009
2

conditions that may be imposed by the Court.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner on stringent conditions.

6. The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-II, Hosdurg subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, Wednesdays and
Saturdays, till the final report is filed or
until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioner shall surrender his Passport,
if any, before the court of the Judicial
Magistrate of the First Class-II, Hosdurg.
If the petitioner is not in possession of a
Passport, an affidavit to that effect shall
be filed before the learned Magistrate.

B.A. No. 7778 / 2009
3

D) The petitioner shall not enter into the
limits of Nileswar Police Station for a
period of two months.

E) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

F) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

G) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

scm