High Court Kerala High Court

M.Usman vs State Of Kerala Represented By The on 7 October, 2008

Kerala High Court
M.Usman vs State Of Kerala Represented By The on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5382 of 2008()


1. M.USMAN, S/O.LATE MOHAMMADALI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :07/10/2008

 O R D E R
                             K.HEMA, J.
                -------------------------------------------------
                         B.A.No.5382 of 2008
                -------------------------------------------------
             Dated this the 7th day of October, 2008



                                O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 420, 342 and

376 IPC. According to prosecution, accused in furtherance of

common intention allegedly cheated two women promising to get

employment abroad. The first accused took Rs.10,000/- each

from the women and the 5th accused, who is the petitioner

herein, arranged visa through the second and the third accused

in Gulf country. He also made arrangements for the alleged

victims to go abroad. On reaching there, the second and the

third accused wrongfully confined them in a room and committed

rape on them. They were also raped by other persons and the

victims approached the Indian Embassy and they managed to

come back to India and lodged a complaint.

3. Learned counsel for the petitioner submitted that no

allegations are made against the petitioner. No offence is made

out against the petitioner. All allegations are made against the

BA No.5382/08 2

first accused and hence, he may be granted anticipatory bail.

4. Learned public prosecutor opposed this bail

application vehemently and submitted that the offence

committed is heinous in nature. The petitioner has direct

knowledge about the persons who have committed rape on the

victims in this case, but, only the names of those persons are

revealed, without the details. Those are yet to be disclosed by

the petitioner. There are many materials within the exclusive

knowledge of the petitioner which can be ascertained only by

interrogation by the police. The petitioner is the person who

arranged visa and also made arrangements for the women to go

abroad. He had direct connection with the persons abroad. If he

is granted anticipatory bail, it will adversely affect the

investigation, it is submitted.

5. On hearing both sides, on considering the serious

nature of offence allegedly committed and also the nature of

investigation required, I find that it is not fit and proper to grant

anticipatory bail to the petitioner. The crime is registered as

early as on 15.11.2006, and two years have elapsed and the

petitioner could not arrested so far.

BA No.5382/08 3

Hence, petitioner is directed to surrender before the

Investigating Officer within ten days from today and

co-operate with the investigation and make himself

available for interrogation by the police.

With this direction, this petition is dismissed.

K.HEMA, JUDGE
csl