High Court Kerala High Court

Niyas.N.K. vs State Of Kerala on 19 March, 2010

Kerala High Court
Niyas.N.K. vs State Of Kerala on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1368 of 2010()


1. NIYAS.N.K., AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/03/2010

 O R D E R
                        K.T. SANKARAN, J.
                      ------------------------
                     B.A. No. 1368 of 2010
                ------------------------------------
              Dated this the 19th day of March, 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.

18/2010 of Kunnamangalam Police Station.

2. The offences alleged against the petitioner are under

Section 376 of the Indian Penal Code and Sections 67 and 72 of

the Information Technology Act.

3. The prosecution case is the following:

The petitioner is a bus conductor. The de facto complainant

was studying in an Engineering College. The petitioner and the de

facto complainant got acquaintance during travel. In March,

2006, about a year after they got acquaintance with each other,

the petitioner took the girl to kalpetta under some pretext or

other. On that day, they stayed in a lodge and she was subjected

to forceful sexual intercourse. The petitioner promised to marry

the girl. Thereafter, for about four years, the relationship

continued and the petitioner had sexual relationship with the girl

at several places. The petitioner took the nude photographs of

B.A. No. 1368 of 2010 2

the girl in his mobile phone. He published the same in the

Internet. A relative of the girl told her that her nude

photographs were available in the Internet. On verification, it

was found to be true. It was also revealed that the petitioner is a

married man and that he had made all false promises.

4. The matter was reported by the girl to the police on

23.01.2010 and crime was registered. The petitioner was

arrested on 29.01.2010 and he was remanded to judicial

custody.

5. The petitioner moved for bail before the court of the

Sessions Judge, Kozhikode. The Bail Application was dismissed

by the order dated 23.02.2010. The investigation has progressed

thereafter.

6. The learned counsel for the petitioner submitted that the

petitioner is prepared to comply with any condition that may be

imposed by the Court for granting bail.

7. 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

B.A. No. 1368 of 2010 3

petitioner on stringent conditions.

8. The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kunnamangalam subject to the following conditions:-

A) The petitioner shall not leave Thrissur
District without the permission of the
Judicial Magistrate of the First Class,
Kunnamangalm, till the final report is filed
or until further orders.

B) The petitioner shall report before the District
Superintendent of Police, Thrissur between
9 A.M. and 11 A.M. on every Monday and
Thursday, till the final report is filed or
until further orders.

C) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

D) The petitioner shall surrender his passport
before the Court of the Judicial Magistrate
of the First Class, Kunnamangalam within
one week from the date of release on bail.
If the petitioner does not hold an Indian
Passport, an affidavit sworn to by him to
that effect shall be filed before the learned
Magistrate within one week.

B.A. No. 1368 of 2010 4

E) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

F) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

G) 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.

The Registry will forward a copy of this order to the District

Superintendent of Police, Thrissur.

K.T. SANKARAN, JUDGE

ln