High Court Kerala High Court

Ansari @ Athu vs State Of Kerala on 3 January, 2007

Kerala High Court
Ansari @ Athu vs State Of Kerala on 3 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7531 of 2006()


1. ANSARI @ ATHU, S/O.KABEER KUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SIJU KAMALASANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/01/2007

 O R D E R
                                 V. RAMKUMAR, J.


                      ---------------------------


                              B.A.NO.7531 OF 2006


                      ---------------------------


                              Dt. JANUARY 3, 2007


                                     ORDER

Petitioner is the 1st accused in Crime No. 686/06 of

Kottiyam Police Station for offences punishable under

Sections 366(A) and 376 read with Sec. 34 I.P.C. The

occurrence took place on 30-10-2006 and the petitioner was

arrested on 4-11-2006.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor. The learned Public

Prosecutor opposed the application and made available to

me the case diary files pertaining to the matter.

3. Investigation thus far conducted by the police

reveals the involvement of the following persons:-

            A1-    Ansari  - Petitioner


            A2-    Shameer


            A3-    Sherif


            A4-    Abdul Manaf


            A5-    Shihabudeen



      4.     15   year   old   Sherina     who     has   studied   up   to   8th



standard   is   employed   in   a   cashew   factory     at   Kannanallur.



She   was   in   love   with   one   Rasheed,     residing     near   her



house.    They used to meet frequently and used to talk for



long hours. Many of the local people were aware of their

romance. In order to meet Rasheed, Sherina used to go

BA 7531/2006 Page numbers

to the tea shop of one Salim in the town. On 30-10-2006 at

3.30 p.m. she went to the tea shop of Salim to meet

Rasheed. A3 (Sherif) who is a neighbour of Sherina was

there in the tea shop. Salim was not in the tea shop. A3

gave her the mobile number of Salim for finding out the

whereabouts of her lover Rasheed. A3 also told her that

if she called Salim at 4.30 p.m., Rasheed also would be

with Salim. Accordingly, she called Salim at 4.30 p.m.

from a public booth. Salim told her that Rasheed had not

come and asked her to call after some time. She then went

to her grandfather’s house at Kureeppally. She again

called Salim from another telephone booth. Salim told her

that Rasheed had not come and that A3 was there and gave

the phone to A3. She told A3 that she wanted to see

Rasheed. A3 promised her to take Rasheed to her. At about

5.30 p.m. A3 along with A1 (Ansari) came in an autorickshaw

which was driven by A2 (Shameer). A3 told her that Rasheed

was waiting for her and asked her to get into the

autorickshaw. Believing him, she got into the

autorickshaw. Herself and A1 were sitting in the back.

After some time A3 also came to the rear seat. Sherina

then started crying. A3 told her not to cry and assured

her that they will take her to Rasheed. After travelling

for a long time they stopped the autorickshaw in front of

BA 7531/2006 Page numbers

a medical store from where A2 and A3 purchased

something which she later discovered to be condoms. After

proceeding further they reached a garden land and the

autorickshaw was parked near a mill. When Sherina

started crying A3 held his hand against her mouth to

silence her. She was then taken to the plantation. From

there A1 raped her. A2 and A3 facilitated A1 to ravish

her. Thereafter, all the three of them had sexual

intercourse with her one by one. Two of them were wearing

condom but A1 was not wearing any condom. At about 9o’

clock when she again started weeping they took her in the

autorickshaw. From Velichikkala junction A1 contacted

somebody over the mobile phone. After some time A4

(Abdul Manaf) came in an autorickshaw driven by A5

(Shihabudeen). A2 to A3 went away in the same

autorickshaw in which they had come. Sherina was taken by

A1, A4 and A5 in the other autorickshaw. They bought her

coffee from a way-side cafeteria and then took her to the

Adichanelloor Panchayath School. They got into an empty

class-room from where A1 again satiated his lust in her.

A4 and A5 also outraged her modesty by embracing her and

squeezing her breasts. When A4 and A5 made further

prurient overtures towards her, she cried aloud.

Thereupon abusing her in filthy language A4 and A5 went

BA 7531/2006 Page numbers

away. She spent the night in the school till 4 a.m.

during which period A1 again ravished her. A1 then took

her in the autorickshaw and dropped her at Kureepally at 7

a.m. She went to her grandfather’s house and from there

she reached her own house in the evening of 31-10-2006. It

was only on the next day that she revealed to her mother

about her traumatic experience during the previous night.

She told her mother that it was by promising that he would

marry her that A1 had sexual intercourse with her.

5. It is too early to accept the case of the

petitioner that he is innocent and that the delay in

lodging the complaint is fatal to the prosecution.

Investigation of the case is still in the preliminary

stage. Anticipatory bail cannot be granted to the

petitioner. If he is released on bail, he will definitely

influence and intimidate the prosecution witnesses

including the victim. I am not inclined to grant bail to

the petitioner.

This bail application is accordingly dismissed.

(V.RAMKUMAR, JUDGE)

mt/-