IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2395 of 2010()
1. MAJEED, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY S.I. OF POLICE,
... Respondent
For Petitioner :SRI.GEORGE MATHEW
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :17/05/2010
O R D E R
K. HEMA, J.
------------------------
B.A. No. 2395 of 2010
------------------------------------
Dated this the 17th day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. According to the prosecution, the first accused was in
love with de facto complainant aged 31 years and in October
2009, she was taken to a lodge in Guruvayoor by both accused
Nos.1 and 2 and they committed rape on the de facto
complainant after giving sedative to her by the first accused.
Nude photographs of the de facto complainant were taken by the
first accused. Those were circulated and the complaint was
lodged on 22.11.2009.
3. The learned counsel for the petitioner submitted that
there is only a bare allegation that the rape was committed by
the petitioner, who is the second accused. According to the de
facto complainant, she was in love with the first accused and the
sedative was also given by the first accused and not the
petitioner. The photographs were also allegedly circulated by the
first accused only.
4. This petition is strongly opposed by learned Public
B.A. No. 2395 of 2010 2
Prosecutor and he submitted that taking into consideration the
nature of the offence committed, anticipatory bail may not be
granted. On hearing both sides, I find that F.I. Statement was
lodged as early as on 22.11.2009, about more than four and half
months. Later, this anticipatory bail application is filed on
13.04.2010. The petitioner could not be arrested so far. I am
satisfied that considering the nature of the offence committed,
this is not a fit case to grant anticipatory bail.
5. Hence the following order is passed:
Petitioner shall surrender before the
investigating officer or Magistrate Court
concerned within one week from this date of this
order and co-operate with the investigation.
This petition is dismissed
K. HEMA, JUDGE
ln