IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4048 of 2009()
1. HARIS, AGED 34 YEARS,
... Petitioner
Vs
1. STATE-REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :29/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 4048 of 2009
------------------------------
Dated this the 29th day of July, 2009
O R D E R
This is an application for bail under Section 439 of the Code
of Criminal Procedure. Petitioner is the first accused in Crime
No.476/2009 of Kasaragod Police Station.
2. The offences alleged against the petitioner are under
Sections 376 and 366 (A) of the Indian Penal Code.
3. The victim, Fathimath Zuhra was a minor at the relevant
time. She was in the Yatheem khana, till she attained the age of
puberty. Since the girl could not stay in a Yatheem Khana after
she attained the age of puberty, she was taken to the house by
her mother. She was living in a rented building. A neighbour by
name Vahida, enticed Fathimath Zuhra and led her to several
places and she was subjected to rape by about 15 persons on
different dates. The petitioner is one among them.
4. The petitioner was arrested on 7.7.2009 and he was
remanded to judicial custody.
5. I have gone through the Case Diary.
B.A.No. 4156 of 2009 2
6. The learned Public Prosecutor submitted that the
investigation is not complete and 15 other crimes were registered
by the Kasaragod Police against the accused persons concerned. He
submitted that, if the petitioner is released on bail at this stage,
there is every likelihood
of the petitioner intimidating or influencing the witnesses or
tampering with the evidence. This submission deserves acceptance.
6. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the allegations
leveled against the petitioner, I do not think that the petitioner can
be released on bail at this stage.
The Bail Application is accordingly dismissed.
K.T. SANKARAN, JUDGE
ln