IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4735 of 2007()
1. SURESH, AGED 27 YEARS, S/O MAYAN,
... Petitioner
2. SASI, AGED 24 YEARS, S/O VELANDI,
3. SUNIL, AGED 24 YEARS, S/O CHANDRAN,
4. MOHANAN, AGED 26 YEARS, S/O CHANDRAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JOHNSON P.JOHN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4735 of 2007
= = = = = = = = = = = = = =
Dated this the 6th day of August, 2007
ORDER
Application for regular bail. The petitioners are accused
Nos.3,4 ,5 and 7 in a crime registered, inter alia, under Sections
363,,376 and 384 read with 34 IPC. The primary allegation is that
the 1st accused allegedly kidnapped the daughter of his employer a
girl below the age of consent. It is further alleged that he had
sexual intercourse with the victim. What is the allegation against
the petitioners ? The short allegation is that they facilitated the
elopement of the victim and the 1st accused and the commission of
rape later. The petitioners remain in custody from 1.6.07.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not fairly oppose the said prayer and I am
satisfied that the petitioners are entitled to be enlarged on bail now
subject of course to appropriate conditions
3. In the result, this petition is allowed. The petitioners shall
be released on bail on the following terms and conditions.
B.A.No. 4735 of 2007 2
i) The petitioners shall execute bonds for Rs.25,000/-
(Rupees twenty five thousand only) each with two solvent sureties
each for the like sum to the satisfaction of the learned Magistrate.
iii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m and
12 noon on all Mondays and Fridays, for a period of one month.
Thereafter, they shall make themselves available for interrogation
as and when directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE