High Court Kerala High Court

Ahammed Kabir vs State Of Kerala Thorugh on 8 March, 2010

Kerala High Court
Ahammed Kabir vs State Of Kerala Thorugh on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 760 of 2010()


1. AHAMMED KABIR, S/O.C.S.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THORUGH
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/03/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
               B.A. NOS. 760 & 1083 OF 2010
            ------------------------------------------------------
            Dated this the 8th day of March, 2010


                               O R D E R

Bail Application Nos.760 of 2010 and 1083 of 2010 are filed

under Section 439 of the Code of Criminal Procedure, respectively

by accused Nos.10 and 11 (Ahammed Kabir and Najeemudin) in

Crime No. 976 of 2009 of Kasaragod Police Station.

2. The offences alleged against the accused persons are

under Sections 143, 147, 148, 459, 354, 323, 324, 120 B, 212, 364-

A and 302 read with Section 149 of the Indian Penal Code.

3. The prosecution case, in a nut shell, is the following: Faizal

Patel, brother of accused Nos.1 and 2, who operates his dealings

from Middle East, is indulged in hawala money transactions in India.

A sum of Rs.16,30,000/- was given by Faizal Patel to one Rafeeq,

for the purpose of giving the same to Ahammed. Ahammed was

directed to distribute the money to several hawala customers.

Rafeeq handed over the amount to Ahammed. Ahammed alleged

B.A. Nos.760 & 1083 OF 2010

:: 2 ::

that on 5-11-2009, certain persons robbed the amount from him.

However, the matter was not reported to the police, evidently since

the transaction was a hawala money transaction. Ahammad

reported the matter to Faizal Patel. Faizal Patel made his own

enquiries. He arrived at the conclusion that Ahammed was not

stating the truth. Ahammed was apprehended by Faizal Patel’s

people. Ahammed was directed to pay the amount to Faizal Patel.

Ahammed expressed his inability to pay the amount. Another

suggestion was made to Ahammed to compensate Faizal Patel by

assigning immovable property. On 20-11-2009, immovable property

belonging to the father in law of Ahammed was assigned to

Najeemudin (Petitioner in B.A. No.1083 of 2010), who is none other

than the husband of Faizal Patel’s wife’s sister.

4. The prosecution alleges that on further enquiry by Faizal

Patel and his men, it was revealed that the amount of Rs.16,30,000/-

was robbed from Ahammed by one Dawood, with the help of Rafeeq.

Since Faizal Patel was convinced that Ahammed was innocent in the

deal, the immovable property transferred in the name of Najeemudin

was re-transferred to the father in law of Ahammed. On 30-12-2009,

B.A. Nos.760 & 1083 OF 2010

:: 3 ::

accused Nos.1 and 2, who are the brothers of Faizal Patel, with the

help of their associates, totalling fifteen in number, abducted Dawood

from his house, in a Maruti Swift car bearing registration No. KL 14 H

7000. They also attacked the brother and sister in law of Dawood.

At about 6.30 P.M. on 30-12-2009, three persons brought the dead

body of Dawood to Century Hospital, Kasaragod. The case of the

prosecution is that Dawood was brutally manhandled and murdered

by the accused persons.

5. Accused No.10 was arrested on 5-1-2010 while accused

No.11 was arrested on 6-1-2010. They were remanded to judicial

custody.

6. The learned counsel for the petitioners submitted that about

two months are over since the arrest of the petitioners. There is no

reason why the petitioners should be detained further. Advocate Sri.

Sunny Mathew submitted that there is no material to connect

accused No.10 with the offence. He submitted that even if version of

the prosecution is accepted, the conspiracy was only to abduct

Dawood. There was no conspiracy to commit murder of Dawood.

B.A. Nos.760 & 1083 OF 2010

:: 4 ::

There was no intention to murder him. No weapons were allegedly

used by the accused. The counsel also submitted that if the intention

of the accused was to murder him, they could have done so without

any abduction. Advocate Sri.Rameshchander submitted that

accused No.11 is running Shereef Travels, Kasaragod. Accused No.

11 had no role in the offence. He is innocent of the offence. He is

only indulged in his business of Travel Agency and in that business,

he had to provide air tickets to many persons. That by itself should

not lead to the conclusion that he had indulged in any crime, if any,

committed by any such person who travelled using the air ticket

provided by the petitioner.

7. The learned Public Prosecutor vehemently opposed the Bail

Applications. It is submitted that there is a racket in Kasaragod,

dealing in hawala money transactions. They have their own laws.

They make their own investigation if any “offence” in the hawala

dealing is committed by anybody. They have their own investigating

agency. They punish the “offenders” in their own way. The

unwritten law among them is that anybody who gives any information

to the police or any other authority about the hawala dealings, and

B.A. Nos.760 & 1083 OF 2010

:: 5 ::

anybody who acts in bad faith in hawala dealings, would be liable to

punishment according to the “laws” of hawala people. They

apprehend the offender, try him and punish him.

8. The learned Public Prosecutor submitted that Dawood was

brutally murdered after abducting him. He was beaten up by iron

rods and sticks. He submitted that the Post Mortem certificate

reveals that Dawood died of bleeding from multiple blunt force

injuries sustained by him. Forty ante mortem injuries were noted on

the body of Dawood. He also submitted that there are enough

materials to connect the accused persons with the offence. Accused

No.10 was one among the group of persons who abducted Dawood

from the house of de facto complainant, who is the brother of

Dawood. Accused No.10 was all through out in the gang during

commission of the offence. As regards accused No.11, it is

submitted that he was involved in the activities of Faizal Patel. He

got assignment of immovable property from the father in law of

Ahammed, as directed by Faizal Patel. Later, as directed by Faizal

Patel, he re-transferred the property. Accused No.11 provided air

tickets to the first accused and the third accused, a few days after the

B.A. Nos.760 & 1083 OF 2010

:: 6 ::

murder of Dawood. Accused No.11 participated in the conspiracy as

well.

9. The learned Public Prosecutor submitted that only accused

Nos.1,4,5,6,10 and 11 were arrested. The other accused persons

are absconding.

10. The offence under Section 364-A is punishable with death,

or imprisonment for life and also fine. Therefore, I do not think that

the submission made by Advocate Sri.Sunny Mathew that if at all the

case of the prosecution is accepted, the conspiracy was only to

abduct Dawood, has any relevance.

11. The investigation of the case is not over. Several incidents

and facts are to be proved in the case. Several witnesses are to be

examined and the investigating agency has to collect several

materials to prove the guilt of the accused. All the accused persons

were not arrested. I am of the view that if the petitioners are

released on bail at this stage, it would adversely affect the proper

investigation of the case. The petitioners are likely to make

B.A. Nos.760 & 1083 OF 2010

:: 7 ::

themselves scarce. It is also likely that the petitioners may indulge

in intimidating and influencing the witnesses. The alleged activities

of hawala racket is to be taken note of in this context. At this stage,

prima facie, I am not inclined to accept the contention of the

petitioners that there are no materials to connect them with the

offence.

For the aforesaid reasons, the Bail Applications are dismissed.

(K.T.SANKARAN)
Judge

ahz/