Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sajeev vs State Of Kerala
2024 Latest Caselaw 5954 Ker

Citation : 2024 Latest Caselaw 5954 Ker
Judgement Date : 23 February, 2024

Kerala High Court

Sajeev vs State Of Kerala on 23 February, 2024

        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
        THE HONOURABLE MRS. JUSTICE SOPHY THOMAS
  FRIDAY, THE 23RD DAY OF FEBRUARY 2024 / 4TH PHALGUNA,
                                 1945
                BAIL APPL. NO. 1278 OF 2024
CRIME NO.1940/2023 OF Sasthamcotta Police Station, Kollam
 AGAINST THE ORDER/JUDGMENT Bail Appl. 126/2024 OF HIGH
                       COURT OF KERALA
PETITIONER/ACCUSED:

         SAJEEV,
         AGED 42 YEARS
         S/O.KHASIM RAWTHER, PADINJAREN PURAYIL, PAYATTU
         KACHIYIL, PORUVAZHY P.O, SASTHAMOTTA, KOLLAM,
         PIN - 690520
         BY ADVS.
         V.I.RAHUL
         SHIFA LATHEEF
         ANAS B.
         SREEJESH R.
         JISHA J.S.


RESPONDENTS/STATE:

    1   STATE OF KERALA,
        REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
        KERALA, PIN - 682031
    2   SUB INSPECTOR OF POLICE/SHO,
        SASTHAMKOTTA POLICE STATION, KOLLAM DISTRICT,
        PIN - 690521
        SR.PP-SRI.RENJIT GEORGE
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
23.02.2024,   THE   COURT   ON    THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 BA No.1278/2024
                                  ..2..



                   SOPHY THOMAS, J
         =========================
              Bail.Appl.No.1278 of 2024
        ==========================
       Dated this the 23rd day of February, 2024

                              ORDER

This is an application for regular bail under Section 439 of

CrPC filed by the sole accused in Crime No.1940/2023 of

Sasthamcotta Police Station, Kollam, registered under Sections

354, 354A(1) and 506 of IPC and Sections 7 r/w 8, 9(l), 9(m),

9(n) and 9(p) r/w 10 POCSO Act.

2. The prosecution allegation is that, the petitioner,

who is the father of the victim girl aged 7 years, sexually

assaulted her and outraged her modesty.

3. Heard learned counsel for the petitioner and

learned Public Prosecutor.

4. Learned Public Prosecutor opposed the bail

application.

5. Learned counsel for the petitioner would submit

that, this is an offshoot of the matrimonial disputes pending

between the petitioner and his wife. Three crimes were

registered against the petitioner on complaints of similar

nature made by his three children. He is in judicial custody

..3..

from 12.12.2023 and he is ready to abide by any conditions

imposed by this Court.

6. Learned Public Prosecutor on instructions submitted

that, investigation is over and final report has been filed.

Admittedly, matrimonial disputes are pending between the

petitioner and his wife and Crime no.1939/2023 of

Sasthamkotta Police Station was also registered against the

petitioner on the complaint made by his wife. So it

probabilises the case of the petitioner that, under the

instigation of the wife, complaints were made against the

petitioner by his children alleging POCSO offences.

Since investigation is over and final report has been filed,

and the petitioner is in judicial custody from 12.12.2023

onwards, this Court is inclined to allow this bail application on

the following terms:

i. The petitioner shall be released on bail on executing

bond for Rs.50,000/- (Rupees Fifty Thousand only) with two

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

Trial Court.

ii. Thereafter, the petitioner shall appear before the

Investigating Officer, as and when directed.

..4..

iii. The petitioner shall not enter the limits of

Sooranadu Police Station, within the limits of which, the victim

is residing with her mother and siblings.

iv. The petitioner shall not try to contact the victim and

shall not cause any kind of harassment to her, either directly or

indirectly.

v. The petitioner shall not influence or intimidate the

witnesses, or tamper with the evidence.

vi. The petitioner has to surrender his passport before

the trial court at the time of executing bond and if he is not

having a passport, he has to file an affidavit to that effect

before the trial court.

vii. The petitioner shall not leave the limits of State of

Kerala without getting prior sanction from the trial court.

viii. The petitioner shall not commit any offence while

on bail.

ix. In case of violation of any of these conditions, the

trial court is empowered to cancel his bail, in accordance with

law.

Sd/-

SOPHY THOMAS JUDGE ACR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter