High Court Kerala High Court

Monivarnan @ Muni vs State Of Kerala on 17 September, 2008

Kerala High Court
Monivarnan @ Muni vs State Of Kerala on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5702 of 2008()


1. MONIVARNAN @ MUNI, S/O. DHARMARAJAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :17/09/2008

 O R D E R
                               K.HEMA, J.
                  -------------------------------------------------
                           B.A.No.5702 of 2008
                  -------------------------------------------------
            Dated this the 17th day of September, 2008


                                  O R D E R

This petition is for bail.

2. The alleged offence is under Section 376 IPC. According

to prosecution, petitioner committed rape on a girl aged 17 years

on 24.12.2005 at about 1 p.m., while she was alone in the house.

Thereafter, she had sexual relationship with the petitioner on

several occasions and she became pregnant. She gave a complaint

on 7.8.2006.

3. Learned counsel for the petitioner submitted that the

petitioner belongs to Tamil Nadu and he was arrested on 10.8.2008

after lapse of a long period of the alleged incident. Petitioner is in

custody for the past more than 30 days.

4. This petition is opposed. The alleged victim is aged 17

years and she became pregnant and the petitioner belongs to Tamil

Nadu and he is likely to abscond. The petitioner could be arrested

only on 10.8.2008, though the crime is registered two years back.

5. On hearing both sides, I do not think it fit to grant bail

at this stage to the petitioner.

The petition is dismissed.

K.HEMA, JUDGE
csl