High Court Kerala High Court

Salim vs The Station House Officer on 23 June, 2008

Kerala High Court
Salim vs The Station House Officer on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4006 of 2008()


1. SALIM,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,THRIKODITHANAM
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2008

 O R D E R
                               K.HEMA, J.
                        ------------------------------
                        B.A. No.4006 OF 2008
                        ------------------------------
                 Dated this the 23rd day of June, 2008


                               O R D E R

This is an application for bail.

2. According to the prosecution, the petitioner who is none

other than the father of the victim girl aged only 12 years raped her

on several occasions, from December 2006 onwards upto

19.01.2008. Now the victim is 13 years old.

3. This petition is strongly opposed. Learned Public

Prosecutor submitted that taking into consideration, the nature of

offence and the plight of the victim girl, bail may not be granted. It is

submitted that if the petitioner is released on bail even the life of the

victim girl will be in danger. The petitioner was arrested on

23.01.2008. Charge sheet has been laid. The lower court may take

steps for expeditious disposal, but I am not inclined to grant bail.

The petition is dismissed.

K.HEMA, JUDGE

pac