High Court Kerala High Court

Rajesh vs State Of Kerala on 16 August, 2010

Kerala High Court
Rajesh vs State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4544 of 2010()


1. RAJESH, PALOLIL HOUSE, MULLARINGADU KARA
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE MUNNAR.

                For Petitioner  :SRI.C.K.VIDYASAGAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/08/2010

 O R D E R
                                 K.HEMA, J
                             -----------------------
                         B.A No.4544 OF 2010
                        --------------------------------
                Dated this the 16th day of August 2010

                                   ORDER

This petition is for anticipatory bail.

2. The alleged offence is under Section 376 of I.P.C

According to prosecution, petitioner committed rape on de facto

complainant at different places on the promise to marry her.

3 Learned counsel for petitioner submitted that as per the

allegations in the FIS, petitioner and de facto complainant were in

love with each other and they had gone to Adimali and Munnar and

stayed in lodges and had sexual relationship. It is further alleged

that it is on the promise to marry that the sexual act is committed.

De facto complainant is aged 28 years and she is a working woman.

She is working as a Dental Assistant at Ernakulam.

4. According to learned counsel for petitioner, de facto

complainant knows the consequences of the acts committed and

the allegations made that he promised to marry her and that is a

reason why she had consented etc. are difficult to be swallowed, in

the light of the decision rendered by the Hon’ble Supreme Court

and reported in Dileep Singh v State of Bihar 2005(1) SCC

Page 88, Even if the entire allegations are accepted, those will

B.A No.4544 OF 2010 2

not constitute offence under Section 376 IPC, it is submitted.

The only inference that can be drawn on the facts is that she

had consented to the sexual relationship and hence no rape is

involved, it is submitted.

5. This petition is strongly opposed. Learned Public

Prosecutor submitted that as per the allegations made in the

FIS, this is a case of rape. The consent is vitiated by a false

promise to marry. It is also submitted that petitioner is required

for custodial interrogation and hence, this is not a fit case to

grant anticipatory bail.

6. On hearing both sides, I am satisfied that petitioner will

be required for conducting potency test and his interrogation

also will be needed for an effective investigation. Hence, it is not

fit to grant anticipatory bail. The petitioner may surrender

before the investigating officer or the court concerned and move

for regular bail. Regarding the merit of the contention regarding

consent, I am not making any observation, since it is likely to

prejudice the lower court while considering application for

regular bail.

7. Learned counsel for petitioner submitted that the court

concerned may be directed to consider the bail application on

B.A No.4544 OF 2010 3

merit. It is needless to say that when an application for bail is

filed, the court concerned is bound to consider the same on

merit and state reasons for rejecting the contentions raised.

With the above observations, this petition is dismissed.

K.HEMA JUDGE

vdv