High Court Kerala High Court

Muthappan vs State Of Kerala on 8 August, 2008

Kerala High Court
Muthappan vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4924 of 2008()


1. MUTHAPPAN, S/O.THOMAS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :08/08/2008

 O R D E R
                              K.HEMA, J.
                     ------------------------------
                        B.A. No.4924 OF 2008
                     ------------------------------
               Dated this the 8th day of August, 2008


                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 511 of 376(2)

of Indian Penal Code. According to the prosecution, a seven year

old girl was attempted to be raped by the accused, who is aged

55 years, on 30.06.2008. On the basis of a complaint filed by the

girl’s mother, a crime was registered.

3. Learned counsel for the petitioner submitted that the

F.I.R. will not reveal the necessary ingredients of the offence.

But, learned Public Prosecutor produced the case diary and

submitted that there are sufficient materials in the case diary,

including the medical certificate, which will clearly show that an

offence under Section 376 IPC itself was committed. Though the

offence is registered under Sections 511 of 376(2) IPC, according

to him, rape itself is committed.

On hearing both sides and on going through the case diary,

I am satisfied that the investigation is only at the preliminary

B.A.4924/2008
2

stage and the petitioner was arrested only on 12.07.2008 and

hence I am not inclined to grant bail to the petitioner.

The petition is dismissed.

K.HEMA, JUDGE

pac