High Court Kerala High Court

Dr.Johnson V. Idukkula @ Biju vs State Of Kerala on 12 August, 2009

Kerala High Court
Dr.Johnson V. Idukkula @ Biju vs State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4476 of 2009()


1. DR.JOHNSON V. IDUKKULA @ BIJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.C.PETER

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/08/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.4476 of 2009
                  ---------------------------------------------
              Dated this the 12th day of August, 2009



                                 ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.589 of 2009 of Thiruvalla Police Station.

2. The offences alleged against the petitioner are under

Sections 376 of the Indian Penal Code and Section 3(1)(xii) of

the Scheduled Castes and the Scheduled Tribes (Prevention of

Atrocities) Act, 1989.

3. I have gone through the case diary.

4. The allegation is that from the first week of April 2009

to 17.6.2009, the victim was raped by the petitioner on about

seventeen occasions. The victim was working as a maid servant

in “Berachah Balabhavan” run by the accused.

5. It is submitted by the learned Public Prosecutor that

Crime No.701 of 2009 of Thiruvalla Police Station was registered

against the petitioner under Section 376 of the Indian Penal

Code on a statement recorded from one Valsamma John, who

BA No. 4476/2009 2

was working as housemaid in “Berachah Balabhavan”, of which

the petitioner is the Managing Director, alleging that the

petitioner committed rape on her. The present case, namely,

Crime No.589 of 2009 is also under Section 376 of the Indian

Penal Code. Learned Public Prosecutor also submitted that an

application was made before the Judicial Magistrate of the First

class, Thiruvalla for issuing a production warrant to record

formal arrest of the petitioner in Crime No.701 of 2009. Learned

Magistrate has passed an order as requested for and formal

arrest of the petitioner was recorded on 28.7.2009. In the

present case, the petitioner is in judicial custody since

19.6.2009. The investigation of the case is almost over.

6. 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.

The petitioner shall be released on bail on his executing

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

amount to the satisfaction of the Judicial Magistrate of the First

BA No. 4476/2009 3

Class, Thiruvalla, 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, 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 not try to influence the prosecution
witnesses or tamper with the evidence;

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

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

The petitioner shall be released from custody only if his

detention is not required in connection with any other case.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl