High Court Kerala High Court

Alex.T.George @ Alex Thankachan vs State Of Kerala on 5 December, 2008

Kerala High Court
Alex.T.George @ Alex Thankachan vs State Of Kerala on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7388 of 2008()


1. ALEX.T.GEORGE @ ALEX THANKACHAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/12/2008

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                      B.A.No.7388 of 2008
               -----------------------------------------

            Dated this the 5th December, 2008

                            O R D E R

This petition is for bail.

2. The alleged offences are under Sections 341, 294(b),

308 and 506(ii) of the Indian Penal Code. According to

prosecution, on 11.11.2008 at about 6 PM, accused wrongfully

restrained de facto complainant, abusing him in obscene

language and also assaulted him used chopper.

3.Learned counsel for petitioner submitted that

allegations made against petitioner are absolutely false. Even

as per the prosecution case, he attempted to cut with a

chopper, but no injury was caused, since he evaded. This is

another attempt made by de facto complainant to harass

petitioner and to see that petitioner is detained in custody,

with the active assistance of a Circle Inspector of Police, it is

submitted. It is pointed out that earlier also de facto

complainant filed similar complaint, based on which, a crime

was registered as Crime No.724/2008 and this Court was

BA.7388/08 2

pleased to grant anticipatory bail, as per order dated

29.10.2008 in B.A.No.6238 of 2008.

4. Petitioner was directed to surrender before

investigating officer within seven days from the date of order

and he accordingly appeared before the investigating officer

on three days from 4.11.2008 onwards, but the Circle

Inspector of Police, under the influence of de facto

complainant, refused to record the arrest. On 11.11.2008, de

facto complainant came in front of petitioner’s house along

with one Chopra Rajesh in a Lancer car and created some

commotion from the road in front of the house. This was to

provoke petitioner to commit some offence.

5. Since petitioner is aware of the consequence of his act

petitioner did not even open the door or reacted to the

incident. But, within a few minutes, the police party, including

the Circle Inspector of Police, Sub Inspector of Police and

Probationary Sub Inspector came to the house of petitioner

and broke open the house as evidenced by the photographs

showing the damage caused to the house. This was at the

instance of de facto complainant who is rich and influential. He

BA.7388/08 3

was a member of a goonda gang and later he became highly

influential.

6. Petitioner was physically assaulted from his house by

the police party and he was removed to the police station and

detained there. He was attacked from the police station also.

Even then, arrest was not recorded. On the next day on

12.11.2008, the arrest was recorded by the police but it was

made to appear petitioner was arrested from some other place

and he was produced in Court in Crime No.724 of 2008 and

also in this case. He was remanded to custody, despite the

order passed by this Court in the anticipatory bail application

directing release of petitioner on bail in Crime No.724/08,

since petition was seriously opposed.

7. An affidavit is sworn in by Sri.George Koshi, who is the

President of the Bar Association, who was also a Public

Prosecutor, who was appearing for petitioner in the Magistrate

Court, stating that he had requested the Circle Inspector of

Police to record the arrest but he was giving some lame

excuses and not recording the arrest. Though he assured that

delay in arrest will not lead to any problem for petitioner,

BA.7388/08 4

petitioner was remanded to custody with effect from

12.11.2008 in this case. It is also submitted by learned counsel

for petitioner that the intention of the Circle Inspector of

Police appears to be to book petitioner in the Kerala Anti-

Social Activities (Prevention) Act, 2007 and further harass

petitioner. It is also understood that more false cases will be

foisted against petitioner and that a representation was given

to the Human Rights Commission.

8. Learned Public Prosecutor submitted that charge sheet

is laid in this case on 13.11.2008 and hence, he is not opposing

the bail application.

On hearing both sides, I am satisfied that it is only fit

and proper to grant bail to petitioner forthwith. It is

unfortunate that in a case of this nature, learned Magistrate

has remanded petitioner to custody, in a most mechanical

manner. I have already issued notice to the Circle Inspector of

Police to file an affidavit and appear in person before this

Court (vide order dated 5.12.2008 in B.A.No.7387 of 2008).

Directions were issued to Director General of Police also to

take necessary action in the matter. A report is also called for

BA.7388/08 5

from learned Magistrate under which circumstance petitioner

was remanded to custody despite the order passed by this

Court in anticipatory bail.

In the above circumstances, the following order is

passed:

i) Petitioner shall be released forthwith on

bail on his executing a self bond for

Rs.10,000/- on condition that he will

appear in court without fail.

Petition is allowed.

K.HEMA, JUDGE
vgs.