High Court Kerala High Court

Asokan vs The State Of Kerala on 17 September, 2007

Kerala High Court
Asokan vs The State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5573 of 2007()


1. ASOKAN, S/O.RAMACHANDRAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/09/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 5573 of 2007
              --------------------------------------------
          Dated this the 17th day of September, 2007

                              ORDER

Application for regular bail. The petitioner faces

allegations under Sec.376 of the IPC. The crux of the

allegations is that the petitioner – a 31 year old married

person, allegedly committed rape twice on a 19 year

neighbour. The girl did not complain of the incident on the

first occasion allegedly because of threats of the petitioner.

Later, a complaint was lodged on 19/8/07. The alleged

incident took place on 10/8/07. The petitioner was arrested on

20/8/07. He continues in custody from that date.

2. The learned counsel for the petitioner submits that the

allegations are false. The medical examination does not reveal

any indications to suggest a sexual intercourse. The hymen

was in tact. The petitioner may now be enlarged on bail, prays

the learned counsel for the petitioner.

3. The learned Public Prosecutor does not oppose the

B.A. NO. 5573 of 2007 -: 2 :-

application. He only submits that appropriate conditions may be

imposed.

4. I have considered all the relevant inputs. It is not

invariable that rupture of hymen must be seen in all cases of

rape. It depends on the extent of sexual penetration. Be that as

it may, I am satisfied that the petitioner can now be enlarged on

bail subject, of course, to appropriate conditions.

5. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.50,000/- with

two solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer on all Mondays

between 10 a.m. and 12 noon for a period of two months and

thereafter as and when directed by the Investigating Officer in

writing to do so.

(iii) During the said period of two months, the petitioner

shall not enter the jurisdiction of the Manjeri Police Station

B.A. NO. 5573 of 2007 -: 3 :-

without the prior permission of the learned Magistrate, except

for the purpose of complying with Condition No.(ii) above.

Sd/-

(R. BASANT, JUDGE)
Nan/

//true copy//

P.S. to Judge