High Court Kerala High Court

Ajith Kumar @ Thampan vs State Of Kerala on 17 June, 2010

Kerala High Court
Ajith Kumar @ Thampan vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3632 of 2010()


1. AJITH KUMAR @ THAMPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2010

 O R D E R
                               K.HEMA, J
                          -----------------------
                       B.A No.3632 OF 2010
                      --------------------------------
                Dated this the 17th day of June 2010

                                 ORDER

This petition is for bail.

2. The alleged offences are under Sections 354, 377, 511 and

376 IPC. According to prosecution, petitioner sexually assaulted de

facto complainant’s daughter who is aged nine years from his shop

when she went there for purchasing stationery items. The incident

happened in the first week of April and also prior to this, on

several occasions. FIR was registered on 15/04/2010.

3. Petitioner was arrested on 16/04/2010, and he is in

custody for the past 61 days. Learned counsel for petitioner

submitted that offence attracted in this case is only under Section

354 which is bailable. There is a delay of 4 days in lodging

complaint. It is also submitted that no injury is sustained by the

girl. But, de facto complainant’s husband is working abroad and

he is the friend of petitioner. Petitioner and de facto complainant

are not on good terms and hence, false complaint is made.

4. Learned Public Prosecutor submitted that no mother would

make an allegation against her nine year old girl, as stated in FIS.

However, it is true that as per the Wound Certificate, no injury is

caused to private part of the girl.

B.A No.3632 OF 2010 2

5. On hearing both sides and on going through the Case

Diary, particularly the Wound Certificate and the allegations made

therein and stage of investigation, I find that bail can be granted

to petitioner on stringent conditions. Hence, the following order

is passed.

Petitioner shall be released on bail on executing

bond for Rs.50,000/- (Rupees fifty thousand only) each

with two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

conditions:

(i) Petitioner shall report before the Superintendent

of Police, Alappuzha on every Monday and

Thursday between 10 A.M and 1 P.M.

(ii) Petitioner shall not influence or intimidate any

witness or tamper with any evidence.

(iii) Petitioner shall not enter the limits of the police

station, within which the crime is registered,

except for compliance of condition No.(i).

(iv) In case the petitioner is involved in any similar

case, his bail is liable to be cancelled.

Petition is allowed.


                                                           K.HEMA
vdv                                                         JUDGE