High Court Kerala High Court

Gopalakrishnan vs State Of Kerala on 1 February, 2007

Kerala High Court
Gopalakrishnan vs State Of Kerala on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 559 of 2007()


1. GOPALAKRISHNAN, S/O.AYYAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/02/2007

 O R D E R
                                           V. RAMKUMAR, J.

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

                                    Bail Application No.559/2007

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

                                    DATED: FEBRUARY 1, 2007




                                               O R D E R

Petitioner seeks anticipatory bail on the allegation that the Kalpetta Police are at

his heels in connection with Crime No.405/2006 registered for an offence punishable

under sec.376 IPC against one Balakrishnan.

2. The learned Public Prosecutor on instructions submitted that the victim of

rape in this case is a 22 year old mentally unsound lady who is not sure about the name

of the person who had ravished her. The police suspect that the petitioner is the person

who, taking advantage of her unsoundness of mind, had taken her on a motorbike and

raped her after taking a room in a lodge. According to the prosecutor the petitioner will

be arrayed only if the lady identifies him as the person who had ravished her. Such

being the position, anticipatory bail cannot be granted to the petitioner. But at the same

time I am inclined to permit the petitioner to surrender before the Investigating Officer

for custodial interrogation and then to have his application for regular bail disposed of by

the Magistrate concerned. Accordingly, the petitioner shall surrender before the

Investigating Officer on any day between 6.2.2007 and 8.2.2007 for the purpose of

interrogation. Thereafter the petitioner shall be produced before the Magistrate who is

having jurisdiction, on the same day. The Magistrate shall consider and dispose of the

application, if any, filed by the petitioner for regular bail preferably on the same day on

which it is filed. This petition is disposed of as above.

V.RAMKUMAR, JUDGE

mt/-