IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4133 of 2008()
1. SUSEELAN.S., 36 YEARS,
... Petitioner
2. SHAJI KUMAR 42 YEARS,
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.R.ASWAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/06/2008
O R D E R
K. HEMA, J.
------------------------------------------
Bail Appl.No.4133 of 2008
------------------------------------------
Dated this the 27th day of June, 2008.
ORDER
Petition for anticipatory bail.
2. Petitioners are accused nos. 3 and 4 in the crime
registered under Sections 376, 109 and 34 of IPC. The crime was
registered against the petitioners and others suo motu by the
police on 28.5.2008 under various Sections. After considering
the rival contentions advanced, 2nd accused, who is the mother of
the alleged victim was granted anticipatory bail as per a detailed
order dated 16.6.2008 in B.A.No.3701 of 2008. The petitioners
are the father and step-father of the child.
3. On hearing both sides, I am satisfied that petitioners
cannot be refused the same benefit and anticipatory bail can
be granted to the petitioners on conditions.
4. Hence, the following order is passed:
i) Respondent is directed to release the
petitioners in the event of their arrest on their
[B.A.4133/08] 2
executing bond for Rs.25,000/- each with
two solvent sureties each for the like sum to
the satisfaction of the arresting officer on
condition that they shall co-operative with the
investigation and make themselves available
for interrogation as and when directed by
the investigating officer.
ii) If the petitioners are required for interrogation,
notice shall be given to them by giving
sufficient time to comply with the direction
therein.
Iii) In case petitioners refuse to co-operate with the
investigation or fail to make themselves
available for interrogation as directed, it is made
clear that, this order is liable to be cancelled.
K. HEMA, JUDGE.
Krs.