High Court Kerala High Court

Sumesh N.Ayyappan vs S.I. Of Police on 11 June, 2008

Kerala High Court
Sumesh N.Ayyappan vs S.I. Of Police on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3673 of 2008()


1. SUMESH N.AYYAPPAN
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE, MULANTHURUTHY,
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :11/06/2008

 O R D E R
                               K. HEMA, J.

                  ------------------------------------------
                    Bail Appl.No. 3673 of 2008
                  ------------------------------------------
               Dated this the 11th day of June, 2008.

                                  ORDER

Petition for bail.

2. According to prosecution, the petitioner allegedly

raped a minor girl who is his close relative and she became

pregnant. Learned counsel for the petitioner submitted that the

petitioner is innocent of the allegations made. He was having an

affair with another girl and their marriage is fixed and at this stage,

the alleged victim’s father, made a false complaint against the

petitioner that too, after expiry of one year of the alleged incident.

It is also submitted that the victim’s marriage was fixed but it fizzled

out on allegation against her chastity and this also persuaded de

facto complainant to pressurise the petitioner to marry her.

3. This petition is opposed. Learned Public Prosecutor

submitted that investigation is at the preliminary stage and the victim

is only a minor. In the above circumstances, granting of bail will

adversely affected the investigation. I am satisfied of the submissons

made.

This petition is dismissed.

K. HEMA, JUDGE.

Krs.