High Court Kerala High Court

B.R.Jyothish vs State Of Kerala on 23 August, 2007

Kerala High Court
B.R.Jyothish vs State Of Kerala on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5122 of 2007()


1. B.R.JYOTHISH,S/O. LATE BHANUPANICKER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/08/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                      B.A. NO. 5122 of 2007
              --------------------------------------------
            Dated this the 23rd day of August, 2007

                              ORDER

Application for regular bail. The petitioner is the 6th

accused and he faces allegations along with other accused

persons for offences punishable, inter alia, under Sec.376 of

the IPC. The crux of the allegations is that the victim – a girl

aged about 19 years – an inmate of the “after care home”, was

taken away from the after care home by the 1st accused – a

relative of hers and her husband – the 2nd accused. They

allegedly offered the girl for sexual intercourse to various

persons including the petitioner herein. The petitioner herein

is alleged to have had sexual intercourse with the said victim.

There is no specific case that it was a sexual intercourse

without the consent of the victim; but the allegation is that she

was forced to yield to the request of A1 and A2 to consent to

such sexual intercourse. A1 and A2 are allegedly guilty of

collecting money from the persons who had sexual intercourse

B.A. NO. 5122 of 2007 -: 2 :-

with the victim.

2. The learned counsel for the petitioner submits that the

petitioner – an official of Prison Department, is absolutely

innocent. He had not gone to the victim to have sexual

intercourse with her. Even assuming the worst and accepting

all the allegations of the prosecution, the petitioner is only

alleged to have had sexual intercourse with a woman who had

consented to such sexual intercourse at the instance of some

others who were allegedly making use of her. There is nothing

to show that there was any amount of resistance or want of

inclination on the part of the victim when she allegedly entered

into the sexual intercourse with that person who it is now

alleged was the petitioner. The petitioner was arrested on 5/8/07

and he continues in custody from that date.

3. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be enlarged on bail subject,

of course, to appropriate conditions. In the absence of

opposition, it is not necessary for me to advert to the facts in any

greater detail. Suffice it to say that the learned Public

Prosecutor has taken me through the crucial and salient aspects

B.A. NO. 5122 of 2007 -: 3 :-

available in the Case Diary.

4. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/- 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 on all Mondays

between 10 a.m. and 12 noon for a period of one month and

thereafter as and when directed by the Investigating Officer in

writing to do so.

Sd/-

(R. BASANT, JUDGE)
Nan/

//true copy//

P.S. to Judge