IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6870 of 2009()
1. R.RAJI KUMAR, S/O. RAGHAVAN PILLAI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/11/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6870 OF 2009
------------------------------------------------------
Dated this the 25th day of November, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the accused in
Crime No.500 of 2009 of Palode Police Station.
2. The offence alleged against the petitioner is under Section
511 of 376 of the Indian Penal Code.
3. The victim is a girl aged six years. The accused is her
neighbour. The allegation is that at the time when the mother of the
victim had gone to the hospital, the victim was called by the
petitioner to his house promising to give sweets and committed the
offence.
4. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the allegations
levelled against the petitioner,I am of the view that this is not a fit
case at all for granting relief under Section 438 of the Code of
B.A. NO. 6870 OF 2009
:: 2 ::
Criminal Procedure. The petitioner is not entitled to any
discretionary relief under Section 438 of the Code of Criminal
Procedure.
For the aforesaid reasons, the Bail Application is dismissed.
(K.T.SANKARAN)
Judge
ahz/