High Court Kerala High Court

Rajeev vs State Of Kerala Represented By The on 31 May, 2010

Kerala High Court
Rajeev vs State Of Kerala Represented By The on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3098 of 2010()


1. RAJEEV, AGED 31 YEARS, S/O.KESAVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.MATHEW JAMES

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :31/05/2010

 O R D E R
                                 K. HEMA, J.

                 ---------------------------------------------------
                          B.A. No. 3098 of 2010
                 ---------------------------------------------------
                  Dated this 31st day of May, 2010.


                                    ORDER

Petition for bail.

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

to the prosecution, petitioner committed rape on his sister since

the age of 13 years onwards. She also was impregnated and it

was aborted by the brother, posing himself to be the husband for

the hospital records. Thereafter, proposal came for the girl after a

few years while petitioner showed medical records to them and the

marriage proposal fistled out. Hence, de facto complainant was

forced to file a complaint.

Learned counsel for petitioner submitted that petitioner’s

mother attempted to sell ancestral property and the petitioner

resisted the same and therefore a false complaint is filed by his

sister.

This petition is opposed. Learned Public Prosecutor

submitted that in the light of the materials in the case diary this is

not a fit case to grant bail to petitioner.

2

On hearing both sides and considering the serious nature of

the allegations and the materials from the case diary, I am least

inclined to grant bail to petitioner, even though investigation is

over and charge sheet is laid, it is submitted. Petitioner may move

appropriate court for early disposal of the case.

This petition is dismissed.

K. HEMA, JUDGE.

Krs.