High Court Kerala High Court

K.V.Santhosh vs The Station House Officer on 4 October, 2010

Kerala High Court
K.V.Santhosh vs The Station House Officer on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6074 of 2010()


1. K.V.SANTHOSH, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY

                For Petitioner  :SRI.MURUGAN P.V.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                 ....................................................
              Bail Application No.                6074 of 2010
                .....................................................

                    Dated: 4th October, 2010

                                    ORDER

Petitioner who is the sole accused in S.C. No. 398 of

2010 of Assistant Sessions Judge, Hosdurg for an offence

punishable under Sec. 376 I.P.C. seeks his enlargement on

bail. The petitioner was arrested on 10-4-2010.

2. The application was opposed on behalf of the

prosecution contending inter alia that the victim in this case is

none other than the 7 = year old daughter of the petitioner

and that medical evidence will clearly show that the prosecution

case is true. He also submitted that the de facto complainant is

none other than the wife of the accused and was staying

along with the accused and their two daughters and the case of

the petitioner that the petitioner’s wife had fallen apart and

living separately from the petitioner, is not true.

Bail Application No. 6074 of 2010 -:2:-

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the injury sustained and the other facts and

circumstances of the case, if the petitioner is released on bail,

he will definitely influence and intimidate the prosecution

witnesses. There is also the likelihood of the petitioner making

himself scarce and fleeing from justice. I am, therefore, not

inclined to grant bail to the petitioner at this stage.

This petition is accordingly dismissed.

Dated this the 4th day of October, 2010.

V. RAMKUMAR, (JUDGE)
ani.