IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2325 of 2010()
1. RAJAN, S/O.KUTTAPPAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K. HEMA, J.
---------------------------------------------------
B.A. No. 2325 of 2010
---------------------------------------------------
Dated this 28th day of May, 2010.
ORDER
Petition for bail.
2. The alleged offence is under Section 376 of IPC.
According to prosecution petitioner allegedly committed rape on
the daughter of de facto complainant, aged 9 years, on 18.2.2010.
3. Petitioner was arrested on 26.2.2010 and he is in custody
for the past more than 90 days. It submitted by learned counsel
for petitioner that alleged victim is residing in Janaseva
Sisubhavan at Aluva and is not within the limits of Kothamangalam
Police Station where crime is registered.
3. Learned Public Prosecutor submitted that taking into
consideration the stage of investigation, he has no objection in
granting bail, but stringent conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions. Hence, the following order is
passed:
Petitioner shall be released on bail on his executing
[B.a.No.2325/2010] 2
bond for Rs.25,000/- (Rupees twenty five thousand
only) with two solvent sureties each for the like sum
to the satisfaction of the 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. until
further orders.
(ii) Petitioner shall not leave the limits of
the police station within which the
incident happened except with prior
permission of learned Magistrate.
Petition is allowed.
Sd/-
K. HEMA, JUDGE.
Krs.