Kerala High Court
K.Rafeeque vs The Station House Officer on 19 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4830 of 2008()
1. K.RAFEEQUE, S/O.C.H.IBRAHIM,
... Petitioner
2. C.HASEENA, D/O.HASHIM, AGED 20 YEARS,
Vs
1. THE STATION HOUSE OFFICER, MATTANNUR
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/01/2009
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 4830 of 2009
-------------------------------------------------
Dated this the 19th day of January, 2009
ORDER
The first petitioner faces indictment in a prosecution for
the offence punishable under Section 366A I.P.C. Cognizance
was taken on the basis of the final report submitted by the police
after due investigation. The crux of the allegations is that on
25.3.2006 at about 5.30 p.m. the first petitioner had abducted
the second petitioner for the purpose of having illicit sexual
intercourse with her. Crime was registered on the basis of the
complaint of the second petitioner, who appeared before the
police along with her father.
(R. BASANT, JUDGE)
Nan/