IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4255 of 2008()
1. JOMI ALIAS JOMINI, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 4255 of 2008
- - - - - - - - - - - - - - - -
Dated this the 8th day of July 2008
O R D E R
Petitioner, who is the accused in Crime No.251/2008 of
Changanacherry Police Station for offences punishable under
Sections 366(A), 376 and 506(1) read with section 34 IPC seeks
his enlargement on bail. The petitioner was arrested on
4.6.2008.
2. The learned Director General of Prosecution opposed the
application submitting inter alia that this is a case in which the
petitioner had supplied the 14 year old innocent girl to several
persons for flesh trade and the girl had ultimately contracted
Hepatitis-B and HIV virus culminating in her tragic death.
3. Having regard to the nature of the offences, the nature
of sexual exploitation and torture to which the now deceased
victim was subjected to, the major role played by the petitioner,
the relatively short duration of the judicial custody undergone by
the petitioner, the present stage of investigation and the other
facts and circumstances of the case, I am satisfied that if the
B.A.4255/2008 2
petitioner is released on bail, he will definitely influence and
intimidate the prosecution witnesses. There is also the likelihood
of the petitioner making himself scarce and fleeing from justice. I
am, therefore, not inclined to grant bail to the petitioner at this
stage.
This petition is accordingly dismissed.
Dated this the 8h day of July 2008
V. RAMKUMAR, JUDGE
css/