High Court Kerala High Court

Abdul Kareem Poku vs Commissioner Of Customs on 10 March, 2008

Kerala High Court
Abdul Kareem Poku vs Commissioner Of Customs on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1089 of 2008()


1. ABDUL KAREEM POKU, PALATHINKAL HOUSE,
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF CUSTOMS,
                       ...       Respondent

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/03/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.1089 of 2008
                   ----------------------------------------
           Dated this the 10th day of March 2008

                              O R D E R

Application for anticipatory bail. The petitioner

apprehends arrest on the allegation that he has committed

offences punishable under the Customs Act. Interim directions

were issued and the petitioner had made himself available for

interrogation before the investigating officer. The learned

counsel for the respondent submits that investigation has not

been completed and the petitioner is required to be arrested

now.

2. According to the learned counsel for the respondent,

the petitioner, who was allegedly employed abroad in a rent a

car firm, has imported a very costly car into India. The

petitioner has not explained his source for importing the car nor

has he explained the source from which he was able to pay the

duty payable in respect of the vehicle. The respondent suspects

tampering with the engine number and the chasis number of the

car. It is suspected that the petitioner is also one of the persons

who are made use of by some others for illicit import into India

of cars in the name of persons like the petitioners. More

detailed investigation is necessary. At this stage, the petitioner

B.A.No.1089/08 2

may not be permitted to arm himself with an order of

anticipatory bail. He may be permitted to surrender before the

investigating officer or the learned Magistrate having

jurisdiction and then seek regular bail in the ordinary course.

3. The learned counsel for the petitioner submits that

the petitioner is innocent. If at all there be any impropriety

regarding the import of the car, proceedings can be initiated

under the Customs Act and penalty, if any, may be imposed.

There is absolutely no necessity to insist on the arrest and

incarceration of the petitioner. In these circumstances, the

petitioner may be granted anticipatory bail, it is submitted. The

learned counsel for the petitioner submits that the petitioner is

willing to co-operate with the investigating officers. His arrest

and detention is not necessary. Appropriate directions may be

issued under Section 438 Cr.P.C, it is submitted.

4. I have heard the learned counsel for the rival

contestants. I find merit in the opposition by the learned

counsel for the respondent. The respondent is entitled for an

adequate opportunity to conduct a complete an exhaustive

investigation about the circumstances under which chasis and

engine numbers are suspected to be tampered. Respondent is

B.A.No.1089/08 3

entitled to probe into the question why and under what

circumstances the petitioner has imported the vehicle into India.

5. Having considered all the relevant inputs, I am

satisfied that there are no features in this case which would

justify invocation of the extraordinary equitable discretion under

Section 438 Cr.P.C. This, I agree with the learned Public

Prosecutor, is a fit case where the petitioner must appear before

the investigating officer or the learned Magistrate having

jurisdiction and then seek regular bail in the normal and

ordinary course.

6. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or the learned Magistrate and applies for bail, after giving

sufficient prior notice to the Prosecutor in charge of the case,

the learned Magistrate must proceed to pass appropriate orders

on merits, in accordance with law and expeditiously.





                                             (R.BASANT, JUDGE)
jsr

            // True Copy//      PA to Judge

B.A.No.1089/08    4

B.A.No.1089/08    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007