High Court Kerala High Court

Vinesh vs State Of Kerala on 28 February, 2008

Kerala High Court
Vinesh vs State Of Kerala on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1218 of 2008()


1. VINESH, AGED 22 YEARS, S/O.MURALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/02/2008

 O R D E R
                           R. BASANT, J.

            ````````````````````````````````````````````````````
                    B.A. No. 1218 OF 2008 B
            ````````````````````````````````````````````````````
           Dated this the 28th day of February, 2008

                              O R D E R

Application for regular bail. Petitioner, a young

man aged about 22 years, faces allegations for offences of

theft, rape, abduction, etc. The crux of the allegations is that

the de facto complainant had employed a girl, whose date of

birth is 15.12.1991. While she was in employment of the de

facto complainant, she was found missing. Cash, ornaments,

etc. which were available in the house of the de facto

complainant were also found missing. A crime was registered

under the caption “woman missing”. It turned out that the said

girl and the petitioner had gone together. The ornaments,

cash, etc., which the said girl took away from the house, were

sold/utilised to purchase a scooter for the petitioner. The girl

and the petitioner, after so eloping, had also indulged in

sexual activity.

2. Investigation is in progress. Both the petitioner and

the said girl had come back and surrendered on 6.2.08. The

BA.1218/08
: 2 :

petitioner was arrested and he continues in custody. The girl

being a minor is proceeded against separately, it is submitted.

3. The learned counsel for the petitioner submits that

even if the entire allegations were accepted, the petitioner is

not guilty of any offence. The allegations of rape, etc. have

been raised unnecessarily against the petitioner. Even

admittedly it was a case of consensual sexual intercourse.

The alleged victim has no grievance. She has crossed the

age of consent also. In these circumstances, the investigator

now does not press the allegation of rape.

4. The learned counsel for the petitioner submits that

even about the allegation of theft, the petitioner had no

culpable responsibility. He had not committed the crime at all.

He has no role took play in the alleged commission of theft by

the said girl. In these circumstances, the petitioner, who has

remained in custody from 6.2.08, may be enlarged on bail, it

is prayed.

5. The learned Public Prosecutor refutes the

contentions raised and submits that the State has no objection

BA.1218/08
: 3 :

against grant of regular bail to the petitioner, who has

remained in custody from 6.2.08, subject to appropriate

conditions. I am satisfied, in these circumstances, that the

petitioner can now be enlarged on bail.

6. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and

conditions:

i) The petitioner shall execute a bond for Rs.50,000/-

(Rupees fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

ii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays, for a period of three

months from the date of his release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks