Kamalasanan vs State Of Kerala on 25 September, 2007

0
97
Kerala High Court
Kamalasanan vs State Of Kerala on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5777 of 2007()


1. KAMALASANAN, S/O NAGENDRAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/09/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.5777 of 2007
                    ----------------------------------------
           Dated this the 25th day of September 2007


                               O R D E R

Application for regular bail. The petitioner is the third

accused. He, along with the other accused, faces allegations

under the Immoral Traffic (prevention) Act, 1956. He was

allegedly one of the persons found available in a premises which

was raided. He was allegedly a customer in such place where a

brothel has allegedly been run by the first accused. The

petitioner was arrested on 31/8/2007. He continues in custody

from that date.

2. According to the petitioner, the allegations against him are

false. He was in love with one of the girls who were taken into

custody from that premises. They were together in the said

premises. The petitioner has not committed any offence. At any

rate, the petitioner who has remained in custody from 31/8/2007

may now be enlarged on bail, it is prayed.

3. The learned Public Prosecutor does not oppose the

application for regular bail. Two of the co-accused have already

B.A.No.5777/07 2

been enlarged on bail by this court. Subject to identical

conditions as were imposed on the co-accused, the petitioner can

also be released on bail, submits the learned Public Prosecutor.

I am satisfied that the petitioner can also be released on bail

subject to appropriate conditions.

In the result, this petition is allowed. The petitioner shall

also be released on bail on identical conditions:

i) He 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 for a period of one month from this

date.

(R.BASANT, JUDGE)
jsr

B.A.No.5777/07 3

B.A.No.5777/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007

LEAVE A REPLY

Please enter your comment!
Please enter your name here