High Court Kerala High Court

Suresh vs State Of Kerala on 19 August, 2009

Kerala High Court
Suresh vs State Of Kerala on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4523 of 2009()


1. SURESH, S/O.SHANMUGHAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.M.ALTHAF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/08/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No.4523 of 2009
               ------------------------------------
             Dated this the 19th day of August, 2009

                           O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.6 in

Crime No. 450/2009 of Aryanad Police Station.

2. The offences alleged against the petitioner are under

Sections 8(1) and (2) of the Abkari Act.

3. The petitioner submits that he is absolutely innocent

and he has been falsely implicated in the case. He is a broker

dealing with vehicles. He has no connection with the accused

persons and he is not involved in any abkari offences. The

prosecution case is that on 15/07/2009, a quantity of 1050 litres

of spirit was transported in a Goods-Autorikshaw bearing

registration No.KL-02/ N 7500. According to the prosecution, a

total number of six accused persons are involved in the offence.

4. The registered owner of the vehicle is one Nissam. He

is not an accused in the case. Nissam was questioned by the

police. He stated that he purchased the vehicle in 2004, for the

purpose of carrying the goods for constructing ‘pandals’. Since it

B.A. No.4523/ 2009
Page numbers

was found that it was not useful for his purpose, he decided to

sell the vehicle. He contacted a broker by name Shaji. Shaji

brought a person, who stated his name as Gopakumar. That

person agreed to purchase the vehicle for a sum of Rs.33,000/-.

The amount was paid and the vehicle was taken away by him on

the same day. Nissam was told that necessary papers would be

prepared and the registering authority would be duly informed.

On the same date, the broker, Shaji handed over to Nissam

photocopy of the agreement showing sale of the vehicle by

Nissam to Gopakumar. According to the prosecution, the

petitioner (6th accused) Suresh impersonated himself as

Gopakumar before the vehicle owner Nissam and purchased the

Goods-Authorikshaw and arranged the same for the use of the 5th

accused. The petitioner was identified by Nissam as the person

who introduced himself as Gopakumar to him. Nissam stated that

he sold the vehicle to the petitioner under the impression that he

was Gopakumar.

5. The Case Diary would reveal the operation of a gang

consisting of several persons, which according to the prosecution

is a part of spirit mafia. Large quantity of spirit was transported.

B.A. No.4523/ 2009
Page numbers

Each accused had his own role to play in the event. Some

accused travelled in the vehicle in which the spirit was being

transported, while others arranged for the same, while some

others executed the other events. The operation is done in a

smooth and effective manner. It was intercepted by the police

and culprits were brought to book.

6. Bail was refused to the other accused by me on an

earlier occasion. There is no reason why the petitioner should be

granted bail in spite of the fact that he was arrested on

26/7/2009 in respect of the incident which took place in

15/07/2009. If the petitioner is released on bail at this stage, it

would seriously affect the smooth progress of the investigation. It

is also likely, as submitted by the learned Public Prosecutor, that

the petitioner may try to influence or intimidate the witnesses.

For the aforesaid reasons, the Bail Application is

dismissed.

K.T. SANKARAN, JUDGE

scm