High Court Kerala High Court

Saji vs State Of Kerala on 17 August, 2007

Kerala High Court
Saji vs State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5017 of 2007()


1. SAJI, S/O.PONNU MUTHAN NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/08/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                         B.A.No.5017 of 2007
                        -------------------------------------
                Dated this the 17th day of August, 2007

                                     ORDER

Application for regular bail. The petitioner faces allegations

under Section 376 r/w 511 I.P.C. The crux of the allegations against

the petitioner, a young married police constable is that he attempted

to commit rape on a 9 year old daughter of a neighbour. The said

child had admittedly gone to the house of the petitioner at a time

when there was no other person in that house to collect certain

amounts which were allegedly due from the petitioner to the parents

of the girl. The petitioner allegedly took the child inside. He allegedly

kissed her. He allegedly introduced his fingers into the private parts of

the victim girl. The girl went back to her mother and complained. The

incident took place on 24.06.07. The crime was registered only on

05.07.07. Investigation is in progress. The petitioner was arrested on

06.07.07. The petitioner continues in custody from 06.07.07.

2. The learned counsel for the petitioner submits that the

allegations are totally false. They are so improbable that no

reasonably prudent person can believe the same. Finally it is

submitted that even if the entire allegations were accepted, there are

no elements whatsoever to show that there was an attempt to rape. It

is in these circumstances prayed that the petitioner who has remained

B.A.No.5017 of 2007 2

in custody from 06.07.07 may be enlarged on bail subject to

appropriate terms and conditions.

3. The learned Public Prosecutor opposes the application.

But notwithstanding the opposition, on an anxious consideration of all

the relevant inputs, I am persuaded to agree that the petitioner can

now be enlarged on bail subject of course to appropriate conditions.

4. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate;

ii) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m and 12 noon on all

Mondays for a period of three months and thereafter as and when

directed by the Investigating Officer in writing to do so;

iii) The petitioner shall not enter the Session division of

Trivandrum until further orders without the prior permission of the

learned Magistrate except for the purpose of complying with condition

(ii) above.

(R.BASANT, JUDGE)

rtr/-

B.A.No.5017 of 2007 3