High Court Kerala High Court

Visakh Babu vs State Of Kerala Thorugh The Circle on 23 August, 2007

Kerala High Court
Visakh Babu vs State Of Kerala Thorugh The Circle on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5064 of 2007()


1. VISAKH BABU, S/O.BABU, AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THORUGH THE CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/08/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 5064 of 2007
              --------------------------------------------
            Dated this the 23rd day of August, 2007

                              ORDER

Application for regular bail. The petitioner – a person

aged about 19 years, now faces allegations for offences

punishable, inter alia, under Secs.376 and 306 of the IPC. A

girl aged about 14 years – sister of a close friend of the

petitioner, committed suicide on 23/6/07. She committed

suicide by hanging. An F.I.R. was registered under the

caption “unnatural death” and enquiry under Sec.174 of the

Cr.P.C. commenced. The post-mortem certificate allegedly

revealed that the girl was used to sexual intercourse. The

eyes of suspicion fell on the petitioner. Certain materials have

been collected to indicate that the petitioner was in love with

the deceased girl. There are indications to suggest that the

petitioner had sexual intercourse with that girl. The girl being

one aged below 14 years, if sexual intercourse is indicated,

that must be held to amount to an offence of rape under law.

B.A. NO. 5064 of 2007 -: 2 :-

The petitioner was arrested on 26/7/07. He continues in custody

from that date.

2. The learned counsel for the petitioner submits that even

accepting the entire allegations, the petitioner does not deserve

to be detained in custody any longer. He is also a very young

person. He is a student of Plus 2 course in the same school in

which the deceased was a 9th Standard student. Even accepting

all the allegations, the learned counsel for the petitioner submits

the petitioner does not deserve to continue in custody.

Appropriate conditions may be imposed and the petitioner may

be enlarged on bail, submits the learned counsel for the

petitioner.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the allegations

reveal great depravity of mind. The petitioner was the friend

of the 14 year old girl. He had exploited the relationship and

had indulged in sexual intercourse with that girl below the age of

consent. This amounts to an offence of rape. Her suicide is also

attributable to such relationship. Therefore, the offence under

Sec.306 of the IPC is also revealed. In these circumstances, the

petitioner may not be enlarged on bail, urges the learned Public

B.A. NO. 5064 of 2007 -: 3 :-

Prosecutor.

4. I have considered all the relevant inputs.

Notwithstanding the opposition by the learned Public

Prosecutor, I am satisfied that the petitioner, in his late teens,

can now be released on bail subject to appropriate terms and

conditions. In coming to this conclusion, I have taken note of

all the relevant inputs including the nature and gravity of the

allegation, the quality and quantum of the materials collected,

the age of the petitioner as well as the deceased, the fact that

they were both students of the same school and the stage of

investigation. Appropriate conditions can be imposed to allay

any legitimate apprehensions of the Investigator/the learned

Public Prosecutor.

5. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/- with

two solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

(ii) The petitioner shall make himself available for

B.A. NO. 5064 of 2007 -: 4 :-

interrogation before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of three

months.

(iii) The petitioner shall not enter the jurisdiction of the

Pooyappally Police Station until further orders without prior

permission of the learned Magistrate, except for the purpose of

complying with Condition No.(ii) above.

Sd/-

(R. BASANT, JUDGE)
Nan/

//true copy//

P.S. to Judge