High Court Kerala High Court

Lissy Tomy vs State Of Kerala on 30 July, 2008

Kerala High Court
Lissy Tomy vs State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4698 of 2008()


1. LISSY TOMY, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.BIJU PONTAYIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/07/2008

 O R D E R
                            K.HEMA, J.
                  --------------------------------------
                    B.A. Nos.4698 & 4707 of 2008
                 ---------------------------------------
                 Dated this the 30th day of July, 2008




                               O R D E R

These petitions are for bail.

2. Petitioner in B.A.No.4698/08 is the first accused and

petitioner in B.A.No.4707/08 is the second accused in the same

crime. The alleged offences are under Sections 366A, 376, 506

(I), 372, 373 and 34 IPC. Petitioners are accused nos.1 and 2.

According to the prosecution, the defacto complainant’s daughter

is the victim in this case. She used to be taken by the first

accused to her house and also to the house of the second

accused and her husband, from where, the minor girl was forced

to have illicit relationship with many persons on many occasions.

Later, the girl died on 5.5.2008 due to AIDS.

3. Learned counsel for the first accused submitted that

she is totally innocent of the allegations made. According to her,

the first accused is none other than the victim’s mother’s cousin.

It is submitted that the girl was subjected to sexual abuse by her

stepfather at her house and hence, her mother entrusted the girl

BA No.4698/08 2

to the custody of the first accused, for the safety of the child.

The first accused’s daughter was working as a maid servant in

the house of the second accused. But, after her marriage, she

stopped the work and hence, the first accused sent the alleged

victim to the second accused’s house as a maid servant.

4. This was done because the girl was in the habit of

going out of the house and getting engaged in immoral activities

and this was taken note of by the first accused. In spite of all the

warnings by the first accused, she continued the immoral

activities and hence, she warned her that she would be sent

back to her own house. She was twice suspended from the

school because of her loose character. After she went to the

house of the second accused also, the alleged victim continued to

carry on with the immoral activities, despite warning. But, after

the death of the girl, the defacto complainant and her husband

started going to the house of the first and the second accused

and demanding money. When they refused to heed to the

demands, they were threatened and thereafter, a false complaint

was filed making absolutely false allegations, it is submitted.

BA No.4698/08 3

5. According to defacto complainant, she came to know

about all the allegations much before the death of the girl, when

she was hospitalised in the hospital at Kottayam. But, she gave

the First Information Statement only much after the girl died, at

Theni Medical College hospital. The death was on 5.5.2008 but,

the complaint was given only on 27.5.2008. This case is an

absolutely false and fabricated one, it is submitted. Learned

counsel for the first accused also submitted that the first

accused’s daughter delivered a baby recently and there is no one

to look after her and hence, she may be released on bail. She

was arrested on 9.6.2008. It is also pointed out by learned

counsel for the first accused that the dead body of the girl was

cremated so as to destroy evidence, though as per the custom in

the Christian community, dead body is to be buried. The girl’s

mother is a Christian. Learned counsel for the second accused

also supported the same arguments and submitted that she

may also be released on bail.

6. This petition is strongly opposed. Learned Director

General of Prosecution submitted that the case set up by the

BA No.4698/08 4

defence is an absolutely cooked up, fanciful and concocted story.

Firstly, it is pointed out that the girl does not have a step father,

but, the defacto complainant’s husband is her own father. It is

also submitted that girl’s father is a Hindu and in Hindu

Community, dead body is cremated and not buried. It is also

submitted that several persons are involved in the offence and

the details of the mobile phone are obtained during investigation

which will show that the alleged victim who was a girl aged only

14 years was in possession of a mobile phone and hundreds of

phone calls were made by first and second accused to the girl. It

is also submitted that only eight persons are so far arrested but,

it is learnt during investigation that innumerable persons are

involved in the racket and hence, if the petitioners are released

on bail at this stage, the evidence will be tampered with and the

witnesses will be influenced or threatened. Therefore, the

investigation will be adversely affected by grant of bail to

petitioners at this stage. Hence, the state requests this Court to

refuse bail to the petitioners until the trial is over, in the interest

of the public at large, it is submitted.

BA No.4698/08 5

7. On hearing both sides, on consideration of the peculiar

facts and circumstances of this case, the nature of the offence

committed, investigation required, the possibility of the evidence

being tampered with, witnesses being influenced or threatened,

the innumerable persons who are subjected to be involved and to

be arrested etc., I am satisfied that it is not a fit case to grant

bail to the petitioners at this stage.

Both petitions are dismissed.

K.HEMA, JUDGE
csl