High Court Kerala High Court

Noushad vs State Of Kerala on 28 July, 2010

Kerala High Court
Noushad vs State Of Kerala on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4500 of 2010()


1. NOUSHAD, S/O.SHAMSUDHEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/07/2010

 O R D E R
                                K.HEMA, J.
                            ------------------
                         B.A. No. 4500 of 2010
                   ------------------------------------
                 Dated this the 28th day of July, 2010

                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 385, 420 and

506(i) read with Section 34 of the Indian Penal Code and Sections

66E, 67A and 67 of the Information Technology Act. According to

prosecution, defacto complainant and first accused were closely

acquainted with each other and their intimacy developed into an

illicit relationship. The defacto complainant’s husband is working

abroad. First accused took a naked video of defacto complainant

and thereafter, showing the video, he started compelling her for

sex. Likewise, he also demanded money Rs.1,00,000/- for not

publishing the video. Thereafter, the nude video was transferred

by first accused to the mobile phone of second and third accused.

They, in turn transferred it to fourth accused and fourth accused to

fifth accused and thereby, all of them committed the above

offences.

3. Learned counsel for petitioner(A1) submitted that

petitioner was arrested on 4.6.2010 and he is in custody for the

B.A. No. 4500 / 2010 2

past 55 days. It is pointed out that even as per the allegations

made by defacto complainant, petitioner and defacto complainant

were having illicit relationship and no compulsion is involved. It is

also submitted that petitioner was working as a Village Officer

and he is aged only 27 years. He lost his job.

5. The investigation in this case is not yet completed. He is

in custody for 55 days. The maximum period of detention for

getting statutory bail is 60 days. Petitioner is prepared to abide

by any condition imposed by this court and all other accused are

on bail.

6. On hearing both sides, considering the various facts and

circumstances and stage of investigation, I think that bail can be

granted to petitioner on conditions. Hence, the following order is

passed:

Petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent

sureties each for the like sum to the satisfaction of

the Magistrate Court concerned on the following

conditions:

i) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.

B.A. No. 4500 / 2010 3

ii) Petitioner shall not enter the limits of the
police station, within which the crime is
registered, except for compliance of
condition no.1.

iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.

iv) In case, petitioner is involved in any
similar offence, his bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln