IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5702 of 2008()
1. MONIVARNAN @ MUNI, S/O. DHARMARAJAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :17/09/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.5702 of 2008
-------------------------------------------------
Dated this the 17th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 376 IPC. According
to prosecution, petitioner committed rape on a girl aged 17 years
on 24.12.2005 at about 1 p.m., while she was alone in the house.
Thereafter, she had sexual relationship with the petitioner on
several occasions and she became pregnant. She gave a complaint
on 7.8.2006.
3. Learned counsel for the petitioner submitted that the
petitioner belongs to Tamil Nadu and he was arrested on 10.8.2008
after lapse of a long period of the alleged incident. Petitioner is in
custody for the past more than 30 days.
4. This petition is opposed. The alleged victim is aged 17
years and she became pregnant and the petitioner belongs to Tamil
Nadu and he is likely to abscond. The petitioner could be arrested
only on 10.8.2008, though the crime is registered two years back.
5. On hearing both sides, I do not think it fit to grant bail
at this stage to the petitioner.
The petition is dismissed.
K.HEMA, JUDGE
csl