IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2875 of 2008()
1. PRAKASH, S/O NARAYANAN KOSAKUZHI VEEDU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/05/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
B. A. No.2875 of 2008
------------------------------------------------
Dated this the 6th day of May, 2008
ORDER
This is an application for bail under Section 439 of the Cr.P.C.
The petitioner is accused in Crime No.175/08 of Alathur
Police Station registered for offence under Section 376 of the IPC on
the allegation that he committed sexual intercourse on several
occasions with the de facto complainant assuring to marry her with
no intention of marrying her. He was arrested on 12/04/08 and was
remanded to Judicial Custody and he continues in custody ever
thereafter as his application for bail was dismissed by the Sessions
Judge vide Annexure-I order. Considering the period of detention
already undergone by the petitioner, I am of the view that bail can be
granted to the petitioner imposing stringent conditions.
In the result, allowing this application I grant bail to the
petitioner on his executing bail bond for Rs.25,000/- with two
solvent sureties each for the like sums to the satisfaction of the
Magistrate concerned.
On such release, the petitioner shall appear before the
B. A. No.2875 of 2008 -2-
Investigating Officer between 10 a.m. and 12 noon on all days for a
period of two weeks and thereafter on every alternate days for a
period of one month and thereafter on all Tuesdays and Fridays only
till the investigation in the case is over and final report is laid.
On release, the petitioner shall not get himself involved in
commission of any offence, shall not influence or intimidate
witnesses in the case and shall not, except for the purpose of
appearing before the Investigating Officer, if need be, move beyond
the territorial limits of the town in which he is having his permanent
residence, the details of which shall be furnished to the Court and to
the Investigating Officer immediately on release on bail.
K.P.BALACHANDRAN,
JUDGE
kns/-