High Court Kerala High Court

M. Sainalabdeen vs State Of Kerala on 3 June, 2008

Kerala High Court
M. Sainalabdeen vs State Of Kerala on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3404 of 2008()


1. M. SAINALABDEEN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE

3. SUDHEER, AGED 12 (MINOR),

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/06/2008

 O R D E R
                            K.HEMA, J.
                  -------------------------------------------
                        B.A.No.3404 of 2008
                  -------------------------------------------
               Dated this the 3rd day of June, 2008


                                  ORDER

This is a petition for anticipatory bail.

2. According to the prosecution, on 2.5.2008 at about 4

p.m. one “Salavudeen” committed unnatural offence against a

boy aged 12 years on a statement given by the boy on 9.5.2008.

An FIR is registered against the accused.

3. According to the learned counsel appearing for the

petitioner there is an attempt to falsely implicate the petitioner

in an offence of this nature and this is done with ulterior motive

by one Sulaiman with whom the petitioner is in enmical terms.

Petitioner, who is the President of INTUC union, and Sulaiman

are on logger heads. It is understood that Sulaiman caused a

paper report to come in the newspaper “flash” alleging that the

petitioner committed offence under Section 377 IPC. Thereafter,

he managed to see that the police goes to the house of the boy

and take a statement from him while inmates of the house were

absent. It is also understood that the boy was persuaded by

Sulaiman to give a statement to the police and also give

B.A.3404/08 2

signatures and thump impression when police goes to his house.

The police, therefore, went to the house and the thump

impression was taken from the boy and a false case was foisted

against the petitioner, it is strongly contended.

4. It is also submitted that the boy as well as the mother of

the boy have absolutely no complaint against the petitioner and

the boy’s mother filed an affidavit stating that the allegations are

absolutely false. The de facto complainant’s mother is made a

party to this petition, since the complainant is a minor aged 12

years. She is represented by a counsel also. It is made clear by

him that neither the boy nor the mother has any complaint

against the petitioner and that the petitioner is absolutely

innocent of the allegations made. He also stated that the minor

was persuaded by “Sulaiman” to admit whatever police asked

the boy and also sign the papers given by the police. Hence,

when the police came to the house when the mother was away,

the minor acted as stated by Sulaiman. It is also submitted that

on the very next day the mother gave a complaint against the

police narrating the background in which the F.I.Statement was

procured by the police. (the copy of the complaint is produced

by petitioner). She also apprehends that the future of the boy

B.A.3404/08 3

will be affected if the investigation continues and hence it is

requested to drop investigation.

5. It is also brought to my notice that this boy and the

mother regularly called to the police station and made to sit till

evening and it is causing great hardship to the lady and the

minor.

6. Learned public prosecutor submitted that the minor

gave the statement in the presence of his own mother. The

police has no interest in anyone nor any motive against anybody.

Steps are taken by the investigating officer to record the

statement of the minor under Section 164 Cr.P.C. It is also

submitted that the minor’s mother is now deviating from the

stand for reasons best are known to her. The police has

absolutely nothing against the petitioner.

7. The copy of the FIR and FI statement are produced

before this Court as Annexure-B. As pointed out by the learned

counsel for the petitioner, name of the accused is shown as

“Salavudeen” where as the name of the petitioner is

“Sainalabdeen”. Both are different. The minor knows the

correct name of the petitioner and hence it is unlikely that he

would mention a wrong name. If the boy has actually given a

B.A.3404/08 4

complaint, the name would have been correctly stated in the

First Information Statement. It is also relevant to note that on

the top of the F.I. Statement, place from where statement is

recorded is mentioned as “Aralummoodu Cheriyakkonam

Chanalkara Veedu”. This is the address of the minor who is de

facto complainant. It is not understood why the police had gone

to the minor’s house to record the first information statement.

8. The learned public prosecutor submitted that the police

knew from newspaper report that offence under Section 377

IPC is committed against the minor and hence, they proceeded

to record the statement from the house of the minor. It can also

be seen there is nothing in the FI statement or FIR to show that

the minor’s statement was recorded in the presence of his

mother. That apart, it is seen from the F.I. Statement that

“Sulaiman” is an eye witness to the occurrence. But, it is curious

to note that, as per the F.I.Statement, the entire details of an

oral sexual act has been described including ejaculation. It is

not understood why the witness allowed the boy to be sexually

assaulted and he did not interfere. The F.I. Statement is not

given on the same day or on the next day. The family members

of the minor is also not informed about the incident. Taking all

B.A.3404/08 5

the facts and circumstances into consideration, particularly the

circumstances under which police recorded the F.I. Statement, I

find that it is only proper, in the interest of justice, to grant

anticipatory bail to petitioner.

9. Before closing, I find it necessary to consider the

allegations made in respect of harassment of the victim and his

mother by detaining in the police station under the guise of

questioning. Proviso to Section 160(1) Cr.P.C. lays down that

no male person under the age of 15 years or a woman shall be

required to attend any place other than in which such male

person or woman resides for the purpose of gathering

information. Sub-section (2) of Section 160 makes it clear that

the person who is so questioned at his residence is not entitled

for payment of reasonable expenses by the police officer.

Hence, the following order is passed:

(1) The respondent is directed to release the petitioner in

the event of his arrest on his execution of a bond for Rs.25,000/-

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

the arresting officer.

(2) However, the Investigating officer shall be at liberty to

question the accused in connection with the alleged crime.

B.A.3404/08 6

(3) The respondent shall not direct the minor-de facto

complainant or his mother to attend the police station for the

purpose of questioning in connection with the crime and they

may be questioned only from the place where they reside.

The petition is allowed.

K.HEMA, JUDGE
csl/krs