IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4018 of 2008()
1. SANTHOSH, AGE 20. S/O. MURALI,
... Petitioner
Vs
1. THE SUB INSEPCTOR OF POLICE
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/07/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 4108 of 2008
-----------------------------------------
Dated this the 2nd July, 2008
O R D E R
This petition is for bail.
2. Petitioner is the first accused in the crime. The alleged
offences are under Sections 366(A), 376 and 34 of Indian Penal
Code. According to prosecution, on 29.5.2008 at about 12.30 pm,
the petitioner and her sister came to the house of the alleged
victim, who is aged 17 years who is in love with the first accused
and she was taken in an auto rickshaw to the second accused’s
house and they lived as husband and wife for a day. According to
prosecution, the petitioner committed rape on the minor girl. A
crime is registered on the basis of a statement given by the minor’s
father stating that the minor is missing. Petitioner was arrested on
1.6.2008 and he is in custody since then.
3. This petition is opposed. Learned Public Prosecutor
submitted that on an enquiry is made, it is revealed that petitioner
and his sister have vacated the house where they were living and
their whereabouts are not known. On a previous occasion, when it
was pointed out by learned Public Prosecutor that petitioner’s sister
BA.4018/08 2
has not so far been arrested, learned counsel for petitioner
submitted that petitioner’s sister is very much available in her
house and the police can arrest her at any time. But now, it has
become impossible to arrest the second accused, in view of shifting
of the house, it is submitted.
4. On hearing both sides, considering the nature of allegations
made, the stage of investigation and the conduct of the petitioner
and his sister, I find that it is not fit to grant bail to the petitioner at
this stage.
This petition is dismissed.
K.HEMA, JUDGE
vgs.