IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2108 of 2010()
1. MADHU,AGED 27 YEARS,S/O.PODIYAN,
... Petitioner
Vs
1. THE SUB INSPECTOR,KONNI POLICE STATION.
... Respondent
2. STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/04/2010
O R D E R
K.T. SANKARAN, J.
------------------------
B.A. No. 2108 of 2010
------------------------------------
Dated this the 8th day of April, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No. 157/2010 of Konni Police Station.
2. The offence alleged against the petitioner is under
Section 376 of the Indian Penal Code.
3. The prosecution case is that on 22.02.2010, the victim
was enticed by the petitioner and they eloped. They resided
together in the house of a relative of the petitioner. The
petitioner was arrested on 27.02.2010 and he was remanded to
judicial custody.
4. The learned counsel for the petitioner submitted that
the petitioner and the girl were in love.
5. 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.
B.A. No. 2108 of 2010 2
6. The petitioner shall be released on bail on his
executing bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the Judicial Magistrate
of the First Class-II, Pathanamthitta 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 Bail Application is allowed as above.
K.T. SANKARAN, JUDGE
ln