High Court Kerala High Court

P.Muneer @ Kunjumon vs State Of Kerala on 1 September, 2008

Kerala High Court
P.Muneer @ Kunjumon vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5434 of 2008()


1. P.MUNEER @ KUNJUMON
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.T.KAMALA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/09/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 5434 of 2008
                  -----------------------------------------

                Dated this the 1st September, 2008

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Section 377 read with 511

of Indian Penal Code. According to prosecution, the petitioner

attempted to commit unnatural offence against a boy aged 12

years. He was called to a shed and after closing the door,

unnatural offence was attempted on him by removing his pants.

3. Learned counsel for petitioner submitted that the offence

was not completed and before the petitioner can do anything, the

boy allegedly ran away and nothing had taken place. It is also

submitted that the petitioner is a fish vendor and the de facto

complainant’s mother knew that he had taken more money from her

by petitioner while selling fish. On this incident, she had questioned

him and she had some vengeance and hence the complaint is

lodged. It is also submitted that the petitioner is prepared to abide

by any condition and anticipatory bail may be granted on condition.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that the petitioner allegedly committed

similar offences against other witnesses also and the case diary

reveals that other small boys were also victims to the same type of

BA.5434/08 2

offence and it is not proper to grant anticipatory bail in an offence

of this nature.

5. After hearing both sides, and on going through the case

diary, I find that in the nature of allegations made against the

petitioner, it is not fit to grant anticipatory bail to the petitioner.

Though the learned counsel for petitioner would submit that this is

a falsely foisted case, because of the grudge of the de facto

complainant’s mother against the petitioner, there are only oral

assertions, but there is nothing to probabalise the innocence of the

petitioner.

Petition is dismissed.

K.HEMA, JUDGE
vgs.