IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7667 of 2008()
1. BIJUKUMAR.M.P.36 YEARS,S/O.PURUSHOTHAMAN
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K. HEMA, J.
---------------------------------------------------
Bail Appl. No. 7667 of 2008
---------------------------------------------------
Dated this the 6th day of February, 2009.
ORDER
Petition for anticipatory bail.
2. The alleged offence is under Section 5 of the
Immoral Traffic (Prevention ) Act, 1956. According to prosecution,
first accused was arrested from a room in a lodge with a woman.
Second and 3rd accused arranged the woman for Rs.7,000/- to
first accused and thereby they have committed the offence
alleged. The detection of the crime was on 5.12.2008.
3. Learned counsel for petitioner submitted that
petitioner is a driver by profession and it was first accused who
hired the taxi and petitioner has no knowledge about the
offence. He is innocent of the allegations made, it is submitted.
4. Learned Public Prosecutor opposed this
anticipatory bail application and submitted that 2nd accused has
specific role in the offence and he has arranged the women for
first accused along with third accused and obtained Rs.7,000/-
from the first accused. It is not a fit case to grant anticipatory
bail, it is submitted.
5. On hearing both sides, I am satisfied that in an
offence of this nature, considering the serious allegations made
against petitioner, it is not fit to grant anticipatory bail. The
crime was registered as early as on 6.12.2008 and petitioner is
[B.A.No.7667/08] 2
not available for investigation. Hence, the following order is
passed:
1) Petitioner shall surrender before the investigating
officer without delay and co-operate with the
investigation. Whether he surrenders or not, the
police is at liberty to arrest him and proceed in
accordance with law.
2) No further application for anticipatory bail by the
petitioner in this crime will be entertained by this
Court.
Petition is dismissed.
K. HEMA, JUDGE.
Krs.