Kerala High Court
Babu vs State Of Kerala on 22 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5868 of 2008()
1. BABU, S/O. KUMARASWAMY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :22/09/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.5868 of 2008
-------------------------------------------------
Dated this the 22nd day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 376 IPC.
According to prosecution, petitioner raped a 9 year old girl ,who
is grand daughter of the defacto complainant. Petitioner was
arrested on 10.7.2008 and he is in custody since then.
3. This petition is opposed, considering the stage of
investigation.
4. After hearing both sides, I am satisfied that it is not a
fit case to grant bail at this stage.
The petition is dismissed.
K.HEMA, JUDGE
csl