High Court Kerala High Court

Ratheesh vs State Of Kerala on 17 March, 2010

Kerala High Court
Ratheesh vs State Of Kerala on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1354 of 2010()


1. RATHEESH, S/O. VIJAYAN,
                      ...  Petitioner
2. SHAMNAD @ SADIQUE, S/O. SHAJI,
3. RAMESH, S/O. VIJAYAN,
4. BIJU, S/O. THANKAPPAN,
5. BAIJU, S/O. THANKAPPAN,
6. SHYJU, S/O. THANKAPPAN,

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/03/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 1354 of 2010
                ------------------------------------
              Dated this the 17th day of March, 2010


                            O R D E R

This Bail Application is filed by accused Nos. 1, 2 and 5 to 8

in O.R.No. 1/2010 of Vallakadavu Forest Range, Idukki District,

under Section 439 of the Code of Criminal Procedure. Accused

Nos. 1 to 4 had filed B.A. No. 584/2010 and accused Nos. 5 to 8

had filed B.A.No. 690/2010 before this court. Those Bail

Applications were disposed of by the order dated 16.02.2010.

2. For the sake of convenience, paragraphs 2 to 9 in the

order dated 16.02.2010 are extracted below:

“2. The offences alleged against the

accused are under Sections 2, 9, 39, 42, 44,

49, 49 B, 50, 51 and 57 of the Wild Life

Protection Act.

3. The prosecution case is the following:

On getting intelligence information that a

leopard skin was being transported in the Jeep

bearing registration number KL 02 C 6072, on

23-1-2010, Mundakkayam Forest Flying squad

arrested accused Nos. 1 to 4 (Ratheesh,

B.A. No. 1354 of 2010 2

Shamnad alias Sadique, Asokan and Afsal)

while they were transporting a leopard skin.

Apart from the leopard skin, a G.P.S., film

rolls, batteries etc. were also found in a bag

kept in the jeep.

4. Further investigation revealed that the

leopard was trapped by accused Nos. 1 and 5

to 8 by using a cable. The trap was laid by

them near a trench in Rattington Valley

Reserve in Periyar Tiger Reserve. On finding

that a leopard was trapped, they killed the

same by pelting heavy stones. The leopard

was then kept concealed. Later, the skin was

removed. They also cooked the meat of

leopard. But the meat was not tasty and

therefore, it was thrown away. The carcass of

leopard was disposed of by them. The skin

was dried and kept.

5. Accused No. 1, Ratheesh, was working

as a temporary Mazdoor worker of

Vallakkadavu Forest Range. He was entrusted

with the duty of tiger monitoring also. Accused

No. 5, Ramesh, is the elder brother of accused

No. 1. Accused Nos. 6,7 and 8 ( Biju, Baiju

and Shaiju) are the neighbours of accused No.

1. Accused No. 6 Biju was working as a Fire

B.A. No. 1354 of 2010 3

watcher of Periyar West Division at Pampa.

Accused No. 7 Baiju was working as a watcher

of Vallakkadavu Forest Check post.

6. The taxi jeep driven by Accused No. 3

Asokan was hired by Accused No. 1. Accused

No. 4 Afsal was also in the jeep. Afsal is the

son of the owner of the taxi jeep. It would

appear that the jeep was taken in auction from

Marayoor a few weeks before the date of

incident. Prima facie, it would appear that

Asokan and Afsal were not aware of the

transportation of tiger skin. The jeep was

hired by the first accused. It is alleged that

the second accused Shamnad alias Sadique

wanted to purchase the tiger skin.

7. From the Case Diary, it is revealed

that the second accused had met with a road

traffic accident two years ago in which he

sustained severe injuries. Even now, he has

urinary problems and he uses urine bags.

8. Accused Nos. 1 to 4 were arrested on

23-1-2010, while accused Nos. 5 to 8 were

arrested on 27-1-2010. They are in judicial

custody.

B.A. No. 1354 of 2010 4

9. The offences levelled against the

accused are grave in nature. The offence was

committed inside the reserve forest and in the

tiger reserve. A leopard, a rare species of wild

animal, was trapped by them. They killed the

leopard, collected its skin and tried to sell it.

Accused Nos. 1, 6 and 7 are temporary

workers in the Forest Department. That makes

the offence graver. They are bound to protect

the forest and the wild life. Their duty to

protect wild life is greater that of any other

citizen.”

3. As per the order dated 16.02.2010, bail was granted to

accused Nos. 3 and 4 (Ashokan and Afsal). However, bail was not

granted to other accused.

4. The learned counsel for the petitioners submitted that

bail was refused to the petitioners on taking into account

irrelevant facts. He referred to paragraphs 10 and 11 in the order

dated 16.02.2010 in support of this contention. The counsel

submitted that in view of the same, the petitioners are entitled to

pray for bail again irrespective of any finding or observations in

the order dated 16.02.2010. The petitioners are not entitled to get

a review of the order dated 16.02.2010. However, nothing

prevents them from moving for bail afresh. Therefore, I do not

B.A. No. 1354 of 2010 5

think that I need consider the submission made by the learned

counsel for the petitioners in this regard. If the petitioners are

aggrieved by the findings or observations in the order dated

16.02.2010, they cannot collaterally challenge the same in

another Bail Application.

5. The question to be considered in this Bail Application is

whether at this stage, the petitioners are entitled to be released

on bail. Accused No.1(Ratheesh), was working as a temporary

Mazdoor worker of Vallakadavu Forest Range. He was entrusted

with the duty of tiger monitoring also. Accused No.6(Biju) was

working as a Fire watcher of Periyar West Division at Pampa.

Accused No.7 (Baiju) was working as a watcher of Vallakkadavu

Forest Check Post.

6. The learned counsel for the petitioners submitted that

the case of the second accused, Shamnad, at any rate stands on a

different footing. The allegation is that the second accused

Shamnad was the purchaser of the tiger skin. Therefore, I reject

the contention put forward by the learned counsel for the

petitioners in this regard. According to the prosecution, the

offence was committed with the help of three persons, who were

employed as workers in the forest itself. They had access to the

B.A. No. 1354 of 2010 6

forest as part of their duty, even without permission of any other

person in authority. That makes the offence graver. The other

accused persons are either the friends of accused Nos. 5, 6 or 7 or

the persons who were interested in purchasing the leopard skin.

7. The investigation of the case is not over. Several

valuable material particulars are to be collected during the

investigation. If the petitioners are released on bail at this stage,

it would adversely affect the proper investigation of the case. If

the petitioners are released on bail, it is most likely that they

may indulge in activities to intimidate or influence the witnesses.

The investigating officer may not be able to get valuable materials

to constitute the material evidence in the case, if the petitioners

are released on bail at this stage.

For the aforesaid reasons, the Bail Application is

dismissed.

K.T. SANKARAN, JUDGE

ln