High Court Kerala High Court

Jaffer vs State Of Kerala on 29 September, 2006

Kerala High Court
Jaffer vs State Of Kerala on 29 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5663 of 2006()


1. JAFFER, S/O. ASSAINAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, PERAMBRA.

                For Petitioner  :SRI.NIDHI BALACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :29/09/2006

 O R D E R
                           J.M.JAMES, J.

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

                          B.A. 5663/2006

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

 DATED THIS THE 29TH DAY OF SEPTEMBER, 2006




                              O R D E R

The petitioner is accused of the offence

punishable under Sections 376 and 506(i) IPC, as he

committed rape on the victim, giving her false promise of

marriage, although he is married and having children. On

the complaint of the victim, Perambra Police registered

crime No.388/2006 of that police station. The petitioner

remains in judicial custody from 1.9.2006. Hence this

application, under Section 439 Cr.P.C.

2. After hearing both sides and considering the

arguments advanced by both sides and the facts that are

placed before me, I grant bail and release the petitioner

from jail, subject to 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

B.A.5663/2006

2

of the Judicial Magistrate of First

Class-I, Perambra.

(b). The petitioner shall report before

the Investigating Officer, once in a

week on every Wednesday, between

10.00 a.m and 11.00 a.m., for a period

of four months, starting from

4.10.2006, and thereafter, on the first

working day of every month, till the

final report is filed.

(c). The petitioner shall not interfere

with the further investigation, threaten

the victim or witnesses or cause any

hindrance to the smooth conduct of the

Sessions Case.

(d). The petitioner shall not leave the

Sessions Division of Kozhikode, till the

completion of the trial and final

disposal of the Sessions Case.

The application is allowed as above.

J.M.JAMES

JUDGE

mrcs

B.A.5663/2006

3