High Court Kerala High Court

Vincent T.J. vs State Of Kerala on 24 March, 2008

Kerala High Court
Vincent T.J. vs State Of Kerala on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1405 of 2008()


1. VINCENT T.J., AGED 49 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1405 OF 2008 C
           ````````````````````````````````````````````````````
           Dated this the 24th day of March, 2008

                             O R D E R

Application for anticipatory bail. Petitioner is the 2nd

accused. He faces allegations in a crime registered for

offences punishable, inter alia, under sections 407, 420 and

120B read with 34 IPC. At present, as many as 16 persons

are arrayed as accused.

2. The facts of this crime are indeed strange and

interesting. The Malabar Cements Limited(MCL) at Walayar is

located on the highway between Tamil Nadu and Kerala.

Strangely, it is located beyond the Kerala Sales Tax check

post at Walayar where goods coming into Kerala in vehicles

by road are checked. There is a peculiar arrangement for

vehicles loaded with cement from the Malabar Cements

Limited at Walayar which are to come into Kerala. It is

submitted that in 2006 this arrangement was struck. The

vehicles which are loaded with cement at Malabar Cements

BA.1405/08
: 2 :

Limited which are to come into Kerala are given a

metal token from the Malabar Cements Limited which will help

such vehicles loaded with cement to pass through the check

post through the green channel without any further checking.

The vehicles are not subjected to any detailed scrutiny and

they are not obliged to wait in the queue. The criminals

appear to have pitched upon this facility to ensure that spirit is

moved into Kerala from the neighbouring State of Tamil Nadu.

The arrangement is that when the vehicle loaded with cement

from Malabar Cements Limited comes out of the gate of

Malabar Cements Limited, another vehicle with the same

(fake) number identical in all particulars like the one which

goes out of the Malabar Cements Limited comes from Tamil

Nadu side. The token and the documents of the vehicle

carrying cement from Malabar Cements Limited are handed

over to such vehicle. Such vehicle takes the green channel.

Such vehicle is loaded with larger quantities of spirit. Without

any effective checking the spirit loaded vehicle conveniently

BA.1405/08
: 3 :

finds passage into Kerala. This arrangement has obviously

been going for a long period of time. One must be too naive

to assume that this arrangement was going on only recently

and the detection made in this case on 24.1.08 is one of the

first consignments that came into Kerala.

3. Be that as it may, it is now revealed that many such

loads of illicit spirit have come into Kerala earlier making use

of the peculiar facility conceded to Malabar Cements Limited.

While the lorry loaded with spirit comes into Kerala, the lorry

loaded with cement from Malabar Cements Limited proceeds

towards Tamil Nadu. It is the case of the police that several

persons are involved in this conspiracy to smuggle spirit into

Kerala. Investigation into this conspiracy to facilitate illegal

smuggling of spirit into Kerala is going on.

4. The present story started when one inconvenient

excise official appears to have intervened in the whole

scheme. He detected the offence and reported the fact

promptly. The officials of the Malabar Cements Limited also

BA.1405/08
: 4 :

lodged a complaint before the police. The excise crime and

the police crime were being investigated separately. Now the

investigation is taken over by the IGP Crimes who heads the

ISISMIT. Investigation is going on.

5. The petitioner is the 2nd accused in the crime

registered by the police. The crux of the allegations against

the petitioner is that he was also one of the conspirators. The

data collected now shows that the cement loaded from the

Malabar Cements Limited instead of coming into Kerala

proceeds towards Tamil Nadu and it is the petitioner who is

taking over the responsibility of disposing of such cement in

Tamil Nadu. It is alleged that he distributes/disposes of such

cement much lesser prices than the prices at which the same

is sold by the Malabar Cements Limited. The police,

therefore, allege that the petitioner is a conspirator who has

full knowledge of the entire conspiracy to exploit the green

channel facility and smuggle spirit into Kerala misusing the

tokens/documents issued by the Malabar Cements Limited.

BA.1405/08
: 5 :

Investigation is in progress. The petitioner has not been

arrested so far. He apprehends imminent arrest.

6. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He has absolutely

nothing to do with the illicit import/smuggling of spirit into

Kerala. He has nothing to do with the disposal of the cement

which is taken from Malabar Cements Limited towards Tamil

Nadu. He has nothing to do with Nirmal Agencies which is

said to have undertaken this responsibility of clandestine

disposal of such cement. In any view of the matter, the

petitioner does not deserve to endure the trauma of arrest

and detention. Anticipatory bail may be granted to him, it is

prayed.

7. The learned DGP vehemently opposes the

application. The learned DGP submits that it would be puerile

at this stage to assume that the petitioner has no

contumacious responsibility in the conspiracy or in the

clandestine disposal of cement which moves out from the

BA.1405/08
: 6 :

Malabar Cements Limited. My attention has been drawn to

the case diary which, according to me, indicates clearly the

complicity of the petitioner and the clandestine disposal by

him of cement which goes into Tamil Nadu in place of the

spirit loaded vehicles which move into Kerala exploiting the

facility available.

8. At this early stage of investigation, I shall

scrupulously avoid any detailed discussions on merits about

the acceptability of the allegations or the credibility of the data

collected. Suffice it to say that I am satisfied that all the

available indications clearly suggest the complicity of the

petitioner and at any rate, there are no circumstances

justifying or warranting the invocation of the extraordinary

equitable discretion under section 438 Cr.P.C.

9. A perusal of the case diary in both the crimes, ie.

excise and police crimes, reveals to me that the investigators

have so far only touched the tip of the ice berg. The matter

deserves more detailed and exhaustive investigation. I

BA.1405/08
: 7 :

expect that the investigators in charge will do a proper and

efficient job of the investigation entrusted to them and at any

rate, I am not persuaded to agree that it is necessary to arm

the petitioner with an order of anticipatory bail at this early

stage. The petitioner must co-operate with the investigation.

He must make himself available for interrogation by the

investigating officer. There are no features whatsoever in this

case which can persuade me to invoke the extraordinary

equitable discretion under section 438 Cr.P.C.

10. 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)
aks