High Court Kerala High Court

Ahammed vs State Of Kerala on 29 October, 2008

Kerala High Court
Ahammed vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6244 of 2008()


1. AHAMMED, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/10/2008

 O R D E R
                             K.HEMA, J.
                -------------------------------------------------
                  B.A.Nos.6244 & 6252 of 2008
                -------------------------------------------------
             Dated this the 29th day of October, 2008



                                O R D E R

These petitions are for anticipatory bail.

2. The alleged offence is under Section 395 IPC.

Petitioner in B.A.No.6244/08 is accused no.10 and petitioner in

B.A.No.6252/08 is accused no.4 in the crime. According to

prosecution, an estate having an extent of 246 acres was sold to

defacto complainant by virtue of 9 sale deeds. Thereafter, there

was a dispute with respect to an extent of land worth Rs.60

lakhs, since Forest Officials made a claim over some extent of

property. The defacto complainant insisted that said claim

should be settled within six months, in which event, he was

ready to pay Rs.60 lakhs also. But, this was not done. Instead,

the accused, made the mother of the first accused to stay in the

bungalow in the estate and thereafter, accused 30 in number

trespassed into the property and committed offence under

Section 395 IPC by robbing 35 tons of coffee and 1.5 tons

of pepper kept in the estate godown which is worth about

BA Nos.6244 & 6252/2008 2

Rs.20 lakhs. Vehicle was also used for the commission of the

said offence. On a complaint made by the defacto complainant, a

crime was registered.

3. Learned counsel for the petitioners submitted that the

dispute is only of a civil nature. There was a sale agreement and

some breach of conditions. But, a criminal complaint is lodged

against various persons including petitioners. Petitioners are

absolutely innocent of the allegations made. The 4th accused is

only a student who is studying for M.B.A. in Bangalore and he

had come to meet his grand mother in the estate bungalow, on

his way back from Bangalore. He was falsely implicated though

he has nothing to do with the estate or in the sale.

4. It is also submitted that A10 is working as a writer in

Krishnagiri estate, which is situated nearby and he has no role in

the offence. It is also pointed out that no crime was registered

by police originally, on the ground that there was only a civil

dispute. Later, defacto complainant approached this court by

filing a Crl.M.C. and this Court dismissed the petition and

thereafter, learned Magistrate directed the DYSP to conduct an

investigation into this crime. Grandmother of the fourth accused

BA Nos.6244 & 6252/2008 3

expired and he could not even attend the 41st ceremony.

5. This petition is strongly opposed. Learned public

prosecutor submitted that the presence of A4 and A10 at scene is

clearly revealed from records. The allegation made against A10

is that he aided the accused to remove the stolen articles to

Krishnagiri estate and it was from there that the articles were

later removed. He has specific role in the offence. Against the

4th accused also allegations are made that he was present at the

scene and that he participated in the offence. It is not correct to

say that A4 and A10 has no role at all.

6. Even according to learned counsel for petitioners, A4

has no right over the property and the property did not belong to

him and therefore, he had no justification in going to the scene

of occurrence when there was a serious dispute. It was also

pointed out that after having executed sale deeds and not having

settled the dispute with respect to the property worth Rs.60

lakhs, defacto complainant is entitled to enjoy the property. But,

huge quantity of coffee and pepper were robbed from the

property. It is also submitted that only some of the accused are

arrested and others are yet to be arrested. On the nature of

BA Nos.6244 & 6252/2008 4

allegations made, it is not a fit case to grant anticipatory bail, it

is submitted.

7. On hearing both sides, considering the nature of

allegations made, particularly the materials available in the case

diary and the specific allegations made against both the

petitioners and also considering the nature of investigation

required, I am of the view that it is not a fit case to grant

anticipatory bail to the petitioners.

These petitions are dismissed.

K.HEMA, JUDGE
csl