IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4570 of 2008()
1. VENUGOPALAN, 45 YEARS, S/O.KKRISHNAN
... Petitioner
Vs
2. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.NOORJI NOUSHAD
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :18/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4570 of 2008
---------------------------------------
Dated this the 18th day of July, 2008
O R D E R
This petition is for bail.
2. According to the prosecution, the first accused in the
crime promised to marry the defacto complainant and she was
taken by the first and second accused to the house of the friend
of the first accused and she was raped from there. On
subsequent day, she was contacted by the first accused and she
was asked to come to a particular place. She accordingly went to
the said place while A1 and A3 committed rape on her. On yet
another occasion, she was called to yet another place by the first
accused and when she went there, accused nos.4 and 5
committed rape on her. In the same manner, the offences were
repeated against the defacto complainant. Hence, she filed a
complaint based on which a crime is registered under Section 376
(g) of IPC. Petitioner is the third accused and he was arrested on
23.6.2008 and he is in custody since then.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
BA No.4570/08 2
Hence, bail is granted to the 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.
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. to
1 p.m. until further orders.
(iii) Petitioner shall not intimidate any witness or tamper
with evidence and in case of breach of this condition,
bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl