High Court Kerala High Court

Midhunraj vs State Of Kerala on 29 November, 2007

Kerala High Court
Midhunraj vs State Of Kerala on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7309 of 2007()


1. MIDHUNRAJ, S/O. THYAGARAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 7309 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 29th day of November, 2007

                               O R D E R

Application for regular bail. The petitioner is the first

accused. He faces allegations for offences punishable under

Sections 365 and 376 r/w. 511 I.P.C. The petitioner was arrested

on 27.9.2007. There is no allegation that the petitioner

attempted to commit rape. He is only imputed with the common

intention along with the co-accused in the attempt to commit the

offence. The petitioner has remained in custody from 27.9.2007.

Investigation is not complete. Final report has not been filed yet.

The learned counsel for the petitioner submits that even if the

entire allegations were accepted, the petitioner, who has

remained in custody from 27.9.2007, is now entitled for bail by

default under the proviso to Section 167(2) Cr.P.C. The

petitioner may hence be enlarged on bail.

2. The learned Prosecutor does not oppose the application

and I am satisfied in the facts and circumstances of the case that

B.A.No. 7309 of 2007
2

the petitioner can be released on bail, subject to appropriate terms and

conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms

and conditions.

(a) He shall execute a bond for Rs.1,00,000/- (Rupees one lakh

only) with two solvent sureties each for the like sum to be satisfaction

of the learned Magistrate.

(b) He 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 two months and thereafter as and when

directed by the Investigating Officer in writing to do so.

(R. BASANT)
Judge

tm