High Court Kerala High Court

Thankamani vs State Of Kerala on 5 January, 2010

Kerala High Court
Thankamani vs State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7780 of 2009()


1. THANKAMANI, D/O.LEKSHMI,
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/01/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 7780 OF 2009
              ------------------------------------------------------
              Dated this the 5th day of January, 2010

                                 O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is accused No.1 in Crime No.556 of

2009 of Karamana Police Station.

2. The offences alleged against the petitioner and the other

accused are under Sections 372 and 376 of the Indian Penal Code and

Sections 3, 4 and 5 of the Immoral Traffic Prevention Act.

3. The prosecution case is that the petitioner was running a brothel

in a rented house at Karamana, Thiruvananthapuram. On 25.11.2009, on

getting reliable information that she was running a brothel in the house, a

raid was conducted by the police. Accused Nos.1 to 5 were taken into

custody from that place. It was also noticed that a girl aged fifteen years,

her sister and her mother were also among the persons who were

arrested. Later, the girl aged fifteen years and her sister were deleted

from the array of accused as they were found to be the victims of the

offence.

B.A. NO. 7780 OF 2009

:: 2 ::

4. Learned Public Prosecutor submitted that the investigation

revealed that the petitioner procured the minor girl for prostitution and the

girl was subjected to rape by several persons. The mother of the girl is

the second accused in the case.

5. The offence under Section 372 of the Indian Penal Code is a

very serious offence. The allegation against the petitioner is that she let to

hire or otherwise disposed of a girl under the age of 18 years for the

purpose of illicit sexual intercourse by some other accused.

6. The petitioner was arrested on 25.11.2009 and she was

remanded to judicial custody. The investigation is at the preliminary

stage. All the accused have not been arrested. Several details are to be

collected during investigation. If the petitioner is released on bail at this

stage, it would adversely affect the proper investigation of the case.

For the aforesaid reasons, I am not inclined to grant bail to the

petitioner at this stage. The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/