High Court Kerala High Court

Shakkeer vs Sub Inspector Of Police

Kerala High Court
Shakkeer vs Sub Inspector Of Police
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7626 of 2009()


1. SHAKKEER, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.UNNI. K.K. (EZHUMATTOOR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :/  /

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No.7626 of 2009
                ------------------------------------
            Dated this the 25th day of January, 2010

                            O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The petitioner

is the accused in Crime No.207/2009 of Panoor Police Station,

Kannur.

2. The offences alleged against the petitioner are

under Sections 376, 405, 420 and 493 of the Indian Penal

Code.

3. The de facto complainant filed a complaint before

the court of the additional Chief Judicial Magistrate,

Thalasseri. That complaint was forwarded to the police under

Section 156(3) of the Code of Criminal Procedure. The crime

was accordingly registered.

4. The gist of the allegation made against the

petitioner is the following: The de facto complainant was

residing under the protection of her mother and brothers. The

petitioner fell in love with the de facto complainant. He made

her to believe that he would marry her. She was made to

B.A. No.7626/2009
2

believe that the petitioner is financially very sound and he is

employed in a Gulf country. The petitioner came to India on

10/2/2009. The de facto complainant was told by him that the

marriage was to be solemnised immediately. Stating that ‘nikkah’

was to be registered, several blank papers were got signed from

the de facto complainant. The de facto complainant insisted that

the marriage should be conducted in accordance with the

religious rites. On 30/4/2009, there was nobody else in the

house of the de facto complainant. The petitioner had sexual

contact with her on several occasions. The petitioner assured

that he would marry the de facto complainant in accordance with

the religious rites. He also made her to believe that the marriage

would be registered in accordance with law. The petitioner

brought one person describing as Usthad of a mosque and

several papers were got signed from the de facto complainant

under the pretext that it was a document intended for

registration of marriage. The de facto complainant was thereafter

taken to several places including a lodge and the petitioner had

sexual relationship with her. The petitioner demanded Rs.5 lakhs

B.A. No.7626/2009
3

from the de facto complainant stating that the amount was

required for the petitioner to conduct a business. The mother of

the de facto complainant mortgaged her immovable property in

the District Co-operative Bank and arranged a sum of Rs.2 lakhs.

The petitioner told the de facto complainant that the amount

would not be sufficient and ornaments of the de facto

complainant weighing 20 sovereigns were also taken by the

petitioner. The petitioner also insisted that he required a Ford

Icon Car for the purpose of his business. That request was also

complied with by the de facto complainant. Later, the behaviour

of the petitioner changed. He stealthily removed all the relevant

documents evidencing the relationship between the parties.

Later, on another occasion, when the de facto complainant

insisted that customary marriage should be conducted, the

petitioner attacked and manhandled her. He also disclosed that

he had not married her and he had stated otherwise to the de

facto complainant only to enjoy her sexually. The petitioner also

declared that he did not want the de facto complainant

thereafter. It is alleged that the de facto complainant was

B.A. No.7626/2009
4

threatened by the petitioner with dire consequences, had she

taken any steps against the petitioner.

5. In the nature of the allegations levelled against the

petitioner, I do not think that the petitioner is entitled to the

discretionary relief under Section 438 of the Code of Criminal

Procedure. Very serious allegations are levelled against the

petitioner. If anticipatory bail is granted to the petitioner, it

would adversely affect the proper investigation of the case.

Custodial interrogation of the petitioner may be required in the

case.

For the aforesaid reasons, I am not inclined to grant bail to

the petitioner. Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm