IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2892 of 2008()
1. SUDARSHANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.SASIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/05/2008
O R D E R
K.HEMA,J.
-----------------------------------------
B.A.NO.2892 OF 2008
-----------------------------------------------------
DATED THIS THE 9TH DAY OF MAY, 2008
O R D E R
This is an application filed under Section 439 of Cr.P.C. for
regular bail.
2. Heard both sides. The alleged offences are under sections 366
and 376 IPC. The petitioner is in custody since 18.4.2008. It is submitted
by learned counsel appearing for the petitioner that the petitioner and the
alleged victim eloped on 29.6.2007 and they were living as husband and wife
and that they married on 6.4.2008. The victim is pregnant and the parties
are accepted by both the families. Though the allegation that she was a
minor as per Annexure-I certificate issued from the Church, she is a major at
the time of occurrence, it is submitted .
3. In the above circumstances, this petition is not opposed. The
petitioner is granted bail on the following terms and conditions.
(1) The petitioner shall execute bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the lower court.
(2). The petitioner shall report before the Investigating Officer on
every Monday between 10AM and 1 PM until further orders.
Petition is allowed.
K.HEMA, JUDGE.
dsn