High Court Kerala High Court

Shihabudeen 22 Years vs State Of Kerala on 19 December, 2008

Kerala High Court
Shihabudeen 22 Years vs State Of Kerala on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7432 of 2008()


1. SHIHABUDEEN 22 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/12/2008

 O R D E R
                          K.HEMA, J.

              -----------------------------------------
                    B.A.No. 7432 of 2008
              -----------------------------------------

           Dated this the 19th December, 2008

                           O R D E R

This petition is for bail.

2. The alleged offence is under Section 377 of the Indian

Penal Code. According to prosecution, petitioner subjected

the daughter of de facto complainant, aged 10 years, to sexual

assault on 6.10.2008.

3. Petitioner surrendered before the court below on

14.11.2008. Learned Public Prosecutor submitted that he has

no objection in granting bail to petitioner, but stringent

condition may be imposed.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner.

Hence, bail is granted to 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 Magistrate Court

concerned.

BA.7432/08 2

ii) Petitioner shall report before the investigating

officer on every Monday, Wednesday and

Saturday between 10 AM and 1 PM until

further orders.

iii). Petitioner shall not enter the limits of the police

station within which the crime is registered,

except for compliance of the condition in

clause (ii) above.

iv) Petitioner shall not tamper with evidence or

influence the witnesses or intimidate them or

commit any offence while on bail and in case

of breach of this condition, the bail is liable to

be cancelled.

Petition is allowed.

K.HEMA, JUDGE
vgs.