High Court Kerala High Court

Nibin vs State Of Kerala on 16 July, 2008

Kerala High Court
Nibin vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4433 of 2008()


1. NIBIN, AGED 19 YEARS, S/O.ANTONY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/07/2008

 O R D E R
                                  K. HEMA, J.

                    -----------------------------------------------
                     Bail Appl.No. 4433 of 2008
                    -----------------------------------------------
                Dated this the 16th day of July, 2008.

                                      ORDER

Petition for bail.

2. The alleged offences are under Sections 376(g),366

and 307 read with Section 34 of Indian Penal Code. This is a second

application for bail. According to prosecution, on 24.1.2008 at about 9

p.m. the first accused, who was in love with the de facto complainant,

took her to Cherai beach and she was subjected to rape and

thereafter the petitioner and the 3rd accused, who were accompanying

the 1st accused, also attempted to commit rape on her and, while

she resisted the same, they attempted to commit murder by

strangulating her with the shawl.

3. Learned counsel for petitioner submitted that the petitioner is

a 19 year old boy. He has in custody from 21.5.2008, for the past 56

days. The 3rd accused in the crime was granted bail as per order dated

4.7.2008 in B.A.4192/2008 on medical ground.

4. On hearing both sides, I am satisfied that further detention of

the petitioner may not be required for the purpose of investigation and

[B.A.No.4433/08] 2

hence, I am inclined to grant bail to the petitioner.

5. Hence, bail is granted to the petitioner on the following

terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

ii) Petitioner shall report before the Investigating Officer on

every Monday and Thursday between 10 A.M. and 1 P.M.

until further orders.

iii) petitioner shall not enter the limits of the police station

within which the crime is registered, except for compliance

of direction in clause (ii).

iv) Petitioner shall not influence or intimidate any witness or

tamper with evidence and in case of breach of this

condition, bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.