High Court Kerala High Court

Gireesh vs State Of Kerala on 29 January, 2008

Kerala High Court
Gireesh vs State Of Kerala on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 489 of 2008()


1. GIREESH, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2008

 O R D E R
                                 R.BASANT, J

                          ------------------------------------

                            B.A.No.489 of 2008

                          -------------------------------------

               Dated this the 29th day of January, 2008



                                      ORDER

Application for regular bail. Petitioner faces allegations for

offences punishable under Sections 323 and 377 I.P.C. He had

allegedly forced a child, aged 14 years, to have sexual intercourse

with him against the order of nature on 15.01.08. The brother of

the victim child, who went in search of the child, as the child did

not return home in time, happened to see the indiscretion

committed by the petitioner. The child explained that he was

forcibly taken away by the petitioner to subject him to such

unnatural carnal intercourse against the order of nature. The

petitioner was arrested on 16.01.08. Investigation is in progress.

Final report has not been filed. The petitioner continues in

custody from 16.01.08.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigator is given reasonable further time to

complete the investigation and I am satisfied that the petitioner

can now be directed to be released on bail subject to appropriate

terms and conditions.

B.A.No.489 of 2008 2

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

shall be released on bail on the following terms and conditions.

i) The petitioner shall not be released on the strength of

this order prior to 11.02.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

ii) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of 2 months from

the date of his release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)

rtr/-