IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7307 of 2009()
1. AJITH KUMAR,S/O.SUJATHA,VALAVIL MADATHIL
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE SUB
... Respondent
For Petitioner :SRI.SAJU.S.A
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7307 OF 2009
------------------------------------------------------
Dated this the 13th 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 first accused
in Crime No.794 of 2009 of Kottarakkara Police Station.
2. The offences alleged against the petitioner are under
Sections 363, 366 and 376 read with Section 34 of the Indian Penal
Code.
3. The prosecution case is that the petitioner abducted the
two daughters of the de facto complainant on 21.5.2009. The girls
were aged 17 years and 15 years. It is stated that the second
accused was in love with the elder daughter of the de facto
complainant while the first accused was in love with the younger
daughter. After taking the girls to Kannur, the elder daughter of the
de facto complainant was sent back, since the second accused could
not go to Kannur. The prosecution case is that the first accused and
the younger daughter of the de facto complainant, thereafter, went to
B.A. NO. 7307 OF 2009
:: 2 ::
Bangalore. It is alleged that in Kannur and in Bangalore the
petitioner had sexual relationship with the girl. As stated earlier, the
girl was aged 15 years at the relevant time.
4. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the allegations
levelled against the petitioner, I do not think that this is a fit case
where anticipatory bail can be granted to the petitioner. Custodial
interrogation of the petitioner is required in the case. If anticipatory
bail is granted to the petitioner, it would adversely affect the proper
investigation of the case. The petitioner is not entitled to any
discretionary relief under Section 438 of the Code of Criminal
Procedure.
For the aforesaid reasons, the Bail Application is dismissed.
(K.T.SANKARAN)
Judge
ahz/