Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siddique Vs. State of Kerala & Anr.
2024 Latest Caselaw 717 SC

Citation : 2024 Latest Caselaw 717 SC
Judgement Date : 19 Nov 2024
Case No : Crl.A. No.-004625-004625 - 2024

    
   SC Pdf Link

Siddique Vs. State of Kerala & Anr.

[Criminal Appeal No.4625 of 2024 arising out of SLP (Criminal) No. 13463 of 2024]

1. Leave granted.

2. The present appeal is directed against the judgment and order dated 24.09.2024, passed by the High Court of Kerala at Ernakulam in Bail Application No.7331 of 2024, rejecting the said application filed by the appellant - accused seeking anticipatory bail under Section 438 of the Cr.P.C. in connection with the F.I.R. being Crime No.1192 of 2024 dated 27.08.2024 registered at Police Station Museum, District Thiruvananthapuram City, for the offence under Sections 376 and 506 IPC.

3. Heard learned senior counsel/counsel for the parties at length.

4. Having regard to the submissions made by the learned senior counsels for the parties and perusing the documents on record including the pleadings, we deem it appropriate not to assign elaborate reasons, particularly considering the sensitivity of the case.

However, considering the fact that the complainant had lodged the complaint almost eight years after the alleged incident, which had taken place in 2016 and the fact that she had also posted the post on facebook somewhere in 2018, making allegations against about 14 people, including the appellant with regard to the alleged sexual abuse, as also the fact that she had not gone to the Justice Hema Committee constituted by the High Court of Kerala for ventilating her grievance, we are inclined to accept the present appeal, subject to certain conditions mentioned hereinafter.

5. In that view of the matter, it is directed that in the event of arrest of appellant in connection with the F.I.R. being Crime No.1192 of 2024 dated 27.08.2024 registered at Police Station Museum, District Thiruvananthapuram City, for the offence under Sections 376 and 506 IPC, he shall be released on bail, subject to the conditions that may be imposed by the Trial Court, including the condition that the appellant shall deposit the passport before the Trial Court and shall cooperate with the Investigating Officer in carrying out the investigation.

6. It is needless to say that any breach of the conditions that may be imposed by the Trial Court for releasing him on bail, shall entail cancellation of the bail.

7. Subject to the afore-stated, the present appeal stands allowed.

8. Pending application(s), if any, shall stand disposed of.

.....................J. (Bela M. Trivedi)

.....................J. (Satish Chandra Sharma)

New Delhi;

November 19, 2024.

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 : MAIMS

 
 
Latestlaws Newsletter