High Court Kerala High Court

Abdul Basheer @ Hassan @ Kala … vs The State Of Kerala on 17 October, 2006

Kerala High Court
Abdul Basheer @ Hassan @ Kala … vs The State Of Kerala on 17 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6046 of 2006()



1. ABDUL BASHEER @ HASSAN @ KALA BASHEER
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :17/10/2006

 O R D E R
                                  J.M.JAMES, J.

                                    --------------

                             B.A. 6046/2006

                                  ------------------

  DATED THIS THE 17TH DAY OF OCTOBER, 2006




                                   O R D E R

The petitioner is accused in C.C.No.1291/2005

on the file of the Judicial Magistrate of First Class-I,

Karunagappally, for the offence punishable under Section

420 IPC. The petitioner was arrested in crime

No.170/2006 of Vattiyoorkavu police station,

Thiruvananthapuram, on 30.7.2006. As C.C.No.1291/2005

had originated basing on crime No.102/CR/KLM/04 of

CBCID, Kollam, the arrest of the petitioner was recorded

by the Investigating Officer in that crime on 22.9.2006.

The petitioner is before this Court, for an order under

Section 439 Cr.P.C, in CBCID crime at Kollam, on the

ground that he is already on bail in crime No.170/2006 of

Vattiyoorkavu Police Station.

2. The learned counsel for the petitioner

submitted that the petitioner was only a middle man. He

received money and arranged visa and travel documents,

with the money that had been received through some

other persons abroad. The petitioner had already sold

out his property and arranged re-payment to few

persons. The petitioner has two daughters of which, one

alone is married and other girl is with him. His wife had

divorced him after the mishap that occurred to the

petitioner. He is a chronic diabetic patient, being

treated for the last six years. The petitioner is not able

to immediately meet the demand of the complainant.

Therefore, prayed that he may be granted bail.

3. The learned Public Prosecutor, on the other

hand, submitted that the investigation is complete. The

petitioner had cheated 14 persons, though only four

cases had been registered so far. If the amount is not

paid back, the complainant would be put into difficulties.

The sickness of the petitioner would be attended to by

the jail authorities, as and when any such situation

arises, as the health of the petitioner is now reported to

be normal. The prosecution is prepared to immediately

start the trial and complete it at the earliest and

therefore, opposed the granting of the bail to the

petitioner.

4. Without entering into any discussion on the

merit of the matter, as the investigation in this case is

complete and the prosecution is prepared to complete

the trial, I direct the prosecution to immediately take

steps to produce the witnesses, as per the schedule,

before the Court below and the learned Magistrate shall

ensure that the case is taken up with priority and finally

dispose of as early as possible, in any case within two

months from today, as the petitioner is in jail.

5. I also direct the jail authorities to give all the

required medical attendance to the petitioner for

continuing his treatment for diabetics, which he is

alleged to be suffering.

6. Immediately send the copy of the order to the

Court below.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs

J.M. JAMES, J.

———————————

B.A. No.6046 of 2006

———————————

Dated this the 19th December, 2006.

O R D E R

The request of the Judicial Magistrate of

First Class, Karunagappally, for further extension of

time of three months was considered. The bail was

denied to the accused, after considering the submissions

made by the prosecution. The trial was directed to be

expedited and prosecution undertook that they would

produce all the witnesses.

2. The request of the learned Magistrate

dated 24.11.2006 is that he is not able to dispose of the

case, because of the pressure of work and pendency of

the cases in his Court. That is not in any way the ground

for not disposing of the matter, when a specific direction

is given by this Court. Therefore, I express my

displeasure on the conduct of the learned Magistrate. In

order to avoid any adverse remark on his judicial career,

I refrain from making further observations. However, I

grant an extension of time requested for by the learned

Magistrate.

3. In the above facts situation, the accused,

whose bail had been denied, as per the order of this

Court dated 17.10.2006, shall approach the Court below

with an application for bail, in that event, the Magistrate

shall allow him to be on bail, imposing such conditions,

as are deemed necessary.

J.M. JAMES,

JUDGE.

mrcs.