High Court Kerala High Court

Vinod Kumar vs State Of Kerala on 12 August, 2008

Kerala High Court
Vinod Kumar vs State Of Kerala on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4803 of 2008()


1. VINOD KUMAR,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :12/08/2008

 O R D E R
                               K.HEMA, J.
               -------------------------------------------------------
                 Bail Application No.4803 of 2008
               -------------------------------------------------------
              Dated this the 12th day of August, 2008


                                  O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 379 IPC.

According to the prosecution, on 9.7.2008, at about 12.30 p.m.,

on a working day, the defacto complainant seized petitioner’s

mini lorry on the allegation that sand was carried in the lorry, in

violation to the provisions of the Kerala Protection of River Bank

and Regulation of Removal of Sand Act 2001 (the Act, for short).

The vehicle was kept in the premises of the Taluk office. It is

further alleged that at about 1.30 p.m., on the same day,

petitioner who is the registered owner of the vehicle went to

Taluk Office premises and made false representations to the two

peons of the office that the Tahsildar had allowed the petitioner

to take the battery of the vehicle, and the petitioner fraudulently

took away the battery of his own vehicle and committed offence

under Section 379 IPC.

3. Learned counsel for petitioner submitted that the

petitioner is absolutely innocent of the allegations made. This is

BA No.4803/08 2

an offshoot of a rivalry between the petitioner and the Tahsildar,

who is the defacto complainant herein, in respect of seizure of

another vehicle. It is submitted that the petitioner’s mother’s

lorry was seized on allegation of violation of the same Act and it

was not released to the owner. Therefore, petitioner moved this

Court in writ petition no.19991/07 for getting the vehicle

released. As per the judgment dated 9.7.2007, this Court

directed the District Collector to release the vehicle on condition

that the owner of the vehicle deposits Rs.25,000/-.

4. The petitioner along with his mother went to the

District Collector’s Office while they were informed that they

have to approach the Tahsildar, Mallappally for release of the

vehicle. When they approached the Tahsildar, she was not ready

to accept Rs.25,000/- and release the vehicle as ordered by this

Court. Therefore, petitioner approached this Court again and as

per Annexure AII contempt case (c) no.1575/07, this Court

passed an order on 3.12.2007 as follows:

“The learned counsel for the petitioner submits that the

Tahsildar is taking a recalcitrant attitude and is refusing

to receive the amount of Rs.25,000/- when offered. The

learned Government Pleader dispute this. The learned

BA No.4803/08 3

counsel for the petitioner is ready with Rs.25,000/- in

cash. The Tahsildar is also present. Learned counsel for

the petitioner hand over the cash to the learned

Government Pleader. The respondents shall release the

vehicle forthwith.”

Thereafter, the Tahsildar was forced to come to this Court

and collect the money from the Government Pleader and release

the vehicle to the petitioner, it is submitted. This had offended

the Tahsildar and hence, the petitioner’s lorry, which was having

a permit was seized by the Tahsildar. Annexure AI is the permit

in respect of the said lorry. The lorry was taken to the premises

of the Taluk Office and the Tahsildar came to know that there is

a valid permit. To evade any action being taken against her for

illegal seizure of the vehicle, this false complaint is lodged

against the petitioner, it is submitted.

5. Learned counsel for petitioner submitted that it is

difficult to believe that in the broad day light, at about 1.30 p.m.,

during lunch time, the petitioner who is the RC owner would

dare to enter and remove the battery, which would require

reasonable time. If at all the petitioner had acted in the manner

alleged, it is likely that any one of the officials will see this and it

BA No.4803/08 4

will be reported to the authorities concerned and the removal of

the battery can be immediately prevented. But, the present

story is a concocted story which is fabricated only to create

problems to petitioner, it is submitted. It is also pointed out that

the peons who allegedly allowed the petitioner to remove the

battery even now continue in the same office of the Tahsildar.

6. Learned counsel for petitioner also pointed out that

the alleged incident happened on 9.7.2008 and the matter was

reported to the police on the same day at 1.30 p.m. But, it is

conceded that the FIR was registered only two days thereafter

the alleged lodging of the complaint. Learned counsel for

petitioner submitted that it is difficult to believe again when a

complaint of this nature is made to the police by an authority

like Tahsildar, there will be such inordinate delay in registration

of the FIR. According to him, all these facts point out that a

belated complaint is raised against the petitioner, which is

absolutely false, it is submitted.

7. In the light of the very serious allegations made, this

court summoned the Tahsildar to this Court. She appeared

before this Court today and learned public prosecutor submitted

that the allegations made against the Tahsildar are not fully

BA No.4803/08 5

correct. The earlier seizure of the lorry of the petitioner’s

mother was not effected by the Tahsildar. It was a seizure by

the Sub Inspector. The Tahsildar had nothing to do with it and

she came to know about the proceedings only when the

Tahsildar was informed by the Collector to go to the High Court

and receive the money as directed by this Court. She,

accordingly, came to the GPs’ office and received the money and

took steps to release the vehicle. She came to this Court only as

per the directions of the District Collector. She was not aware

of any of the proceedings before this court, it is submitted,

especially since she was not a party to the proceedings.

8. On hearing both sides, I am satisfied that this is more

than a fit case to grant anticipatory bail to the petitioner. It is

strange that in the premises of a Tahsildar’s office, an incident

of this nature had happened. Tahsildar is the custodian of the

vehicle and once a seizure is made, it is her responsibility and

concern to keep the vehicle in safe custody. It is relevant to note

that though the petitioner has raised a complaint that the

Tahsildar has refused to release the vehicle as directed by the

High Court, Tahsildar has kept mum against the petitioner for

making such false allegations before this Court. The crime was

BA No.4803/08 6

registered only after two days and the peons at whose

connivance the battery was removed still continue in the same

office. It is better, I maintain judicial restraint and I do not make

any further comments regarding the responsibility of the

Tahsildar.

9. Anyway, I am persuaded by the facts and

circumstances to grant anticipatory bail and the following order

is passed:

The petitioner is directed to appear before the

Investigating Officer within seven days from today

and he is directed to release the petitioner on bail in

the event of his arrest, if any, on his executing bond

for Rs.25,000/- with two solvent sureties each for like

sum to the satisfaction of the Magistrate court

concerned on condition that he will co-operate with

the investigation and make himself available for

interrogation.

The petition is allowed.

K.HEMA, JUDGE
csl