IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3673 of 2008()
1. SUMESH N.AYYAPPAN
... Petitioner
Vs
1. S.I. OF POLICE, MULANTHURUTHY,
... Respondent
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :11/06/2008
O R D E R
K. HEMA, J.
------------------------------------------
Bail Appl.No. 3673 of 2008
------------------------------------------
Dated this the 11th day of June, 2008.
ORDER
Petition for bail.
2. According to prosecution, the petitioner allegedly
raped a minor girl who is his close relative and she became
pregnant. Learned counsel for the petitioner submitted that the
petitioner is innocent of the allegations made. He was having an
affair with another girl and their marriage is fixed and at this stage,
the alleged victim’s father, made a false complaint against the
petitioner that too, after expiry of one year of the alleged incident.
It is also submitted that the victim’s marriage was fixed but it fizzled
out on allegation against her chastity and this also persuaded de
facto complainant to pressurise the petitioner to marry her.
3. This petition is opposed. Learned Public Prosecutor
submitted that investigation is at the preliminary stage and the victim
is only a minor. In the above circumstances, granting of bail will
adversely affected the investigation. I am satisfied of the submissons
made.
This petition is dismissed.
K. HEMA, JUDGE.
Krs.