High Court Kerala High Court

Jayash vs Station House Officer on 19 March, 2008

Kerala High Court
Jayash vs Station House Officer on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1786 of 2008()


1. JAYASH, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/03/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                         B.A.No.1786 of 2008
                       -------------------------------------
               Dated this the 19th day of March, 2008

                                   ORDER

Application for regular bail. Petitioner is the 2nd accused.

Altogether there 2 accused persons. The petitioner is a taxi

driver. The 1st accused is a friend of his. The 1st accused was

allegedly in love with a girl who was below the age of consent.

The 1st accused is alleged to have induced and taken away the

said minor girl from the keeping and custody of her father. The

petitioner is alleged to have offered assistance to the 1st accused

to facilitate the commission of the crime. The alleged incident

took place on 01.03.08. The petitioner was arrested on 06.03.08.

It is alleged that the victim was subjected to sexual intercourse by

the 1st accused while she was with him after 01.03.08. The 1st

accused has been arrested and the presence of the girl has been

procured on 16.03.08. Investigation is in progress. The petitioner

continues in custody from 06.03.08 onwards.

2. The learned P.P does not oppose the application.

3. I have considered all the relevant inputs. Admittedly

the only allegation against the petitioner is that he facilitated the

B.A.No.1786 of 2008 2

1st accused to go away from the locality with his fiancy – the

victim aged below 16 years. In any view of the matter, I am

satisfied that the petitioner who has remained in custody from

06.03.08 can now be granted regular bail subject to appropriate

terms and conditions.

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

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

i) The petitioner shall execute a bond for Rs.25,000/-

(Rupees Twenty five thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned Magistrate;

ii) 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 one month and

thereafter as and when directed by the Investigating Officer in

writing to do so.

(R.BASANT, JUDGE)
rtr/-