High Court Kerala High Court

Ahammedkutty @ Kunhava vs The State Of Kerala on 24 November, 2008

Kerala High Court
Ahammedkutty @ Kunhava vs The State Of Kerala on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5934 of 2008()


1. AHAMMEDKUTTY @ KUNHAVA,
                      ...  Petitioner
2. MUHAMMED HAJI, S/O.AHAMMEDKUTTY,
3. HASSAN HAJI, S/O.AHAMMEDKUTTY,
4. MOIDU, S/O.AHAMMEDKUTTY HAJI, PULIKKAL
5. MUHAMMED FAZIL, S/O.MOOSA, PULIKKAL
6. AHAMMEDKUTTY @ KUNHU,
7. MUHAMMED SHAMEEN, S/O.AHAMMEDKUTTY,

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/11/2008

 O R D E R
                                 K. HEMA, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 5934 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 24th day of November,2008

                                   O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 341, 323, 324,

506(i), 307 read with section 34 IPC. Petitioners are accused 3 to

5 and 7 to 10. According to prosecution, petitioners along with

other accused in furtherance of common intention wrongfully

restrained de facto complainant and various others, criminally

intimidated them and assaulted them with intention to commit

murder. De facto complainant and various other persons were

injured by stabbing with knives and beating with stick. Crime

no.432/2008 was registered under the said sections. The incident

occurred on 29-8-2008 at the premises of a mosque.

3. Learned counsel for petitioners submitted that accused

in this case were assaulted by de facto complainant and others

and two persons died on the same day. Both of them are

brothers. One of their brothers lodged a complaint and based on

it, Cr. no.431/2008 was registered under sections 143, 147, 148,

341, 324, 302 read with section 149 IPC against de facto

complainant and various others. Knives etc. were used for the

offence. It was also submitted that the persons who are shown as

accused 1 and 2 in this case died on the same day. In such

BA 5934 /08 -2-

circumstances, this case is foisted against petitioners as a

counter blast, it is submitted.

4. It is also submitted that the 4th accused in this case

sustained serious injuries and he had to undergo surgery also. He

was in the hospital for a period of one month. He is aged 85 years

and he had witnessed his two sons being murdered by stabbing

with knives etc. In spite of this unfortunate incident, it will be

injustice, if petitioners were to undergo detention in prison, by

refusal of anticipatory bail, it is submitted. Almost all the male

members of the family were in the hospital as a result of the

incident and two of them died also. It is also pointed out that two

brothers of 4th accused and his grandchildren are also made

accused in this case, with a view to see that all of them are kept

behind the jail, it is submitted.

5. Learned counsel for petitioners also submitted that a

partisan attitude is taken by police in connection with these two

crimes. Though two persons died and entire family members are

injured in the incident because of the influence of the opposite

side, de facto complainant in the case was deleted from the array

of accused in the main case, though specific allegations are made

against him. It is also submitted that though 4th accused in this

BA 5934 /08 -3-

case sustained very serious stab wound and he was in the hospital

for a very long period, offence under section 307 IPC was not

included in Crime no.431/2008, whereas in this case section 307

IPC is included. Petitioners are likely to be harassed in the case, if

anticipatory bail is refused, it is submitted.

6. It is also pointed out that there were only four persons in

the F.I.R., out of whom two persons died and now several persons,

who belong to the family of 4th accused, his sons and his

grandchildren are included in the array of accused on a

subsequent thought. It is also submitted that the incident

happened while deceased was attacked by the opposite side on

account of some enmity regarding the dispute with respect to the

administration of mosque committee. Petitioners family was in

administration of the mosque committee for a very long period

and this was not to the liking of the opposite side and hence they

were attacked at the time of prayer in the mosque on a Friday

when entire family members expected to assemble for prayer in

the mosque. The fact that two persons died on the same day and

various others were seriously injured from the side of petitioners

itself would show that petitioners were attacked by opposite side

and they acted in an aggressive manner by using weapons.

BA 5934 /08 -4-

Therefore, anticipatory bail may be granted, failing which

petitioners will suffer irreparable injury and loss and they will be

forced to under unwanted detention in prison, it is submitted.

7. Learned Public Prosecutor and learned counsel for de

facto complainant were heard in detail. Learned counsel for de

facto complainant submitted that in Crime no.431/2008 almost all

the accused are in jail for the past 82 days, etc., whereas

petitioners who are involved in the same incident who were

responsible in inflicting serious injuries on various persons are

now at large. This was done due to the fact that during pendency

of petition for anticipatory bail filed by them an undertaking was

recorded from learned Public Prosecutor that petitioners herein

will not be arrested.

8. The nature of injuries sustained by various persons in

this case will clearly show that there was a motivated attack by

petitioners and others on de facto complainant, it is submitted.

The name of de facto complainant was deleted by police from the

array of accused in Cr.no.431/2008 because he had only thrown a

bucket during the course of incident and there is no allegation by

any person that he had assaulted any of persons. His name was

deleted for best reasons, since it was revealed on investigation

BA 5934 /08 -5-

that he is not involved in the crime, it is submitted.

9. It is also submitted that there is a clear case under

section 307 IPC, since various persons sustained serious injuries

as revealed from various wound certificates issued to the injured.

De facto complainant himself sustained five incised wounds and a

fracture in the incident. He sustained penetrating spinal cod injury

with paraparcis and fracture to the vertebra. It was noted in the

wound certificate that there was injury to spinal cod at cervico

and thoracic junction.

10. Learned counsel for de facto complainant brought my

attention to various wound certificates and submitted that various

persons also sustained deep penetrating wound. One

Unneerankutty, aged 45 years sustained a penetrating wound of 4

x 2 cm. on the chest. He had also sustained another penetrating

wound on the left iliac crest and at the renal angle. He also

sustained lacerated injuries. Various injuries sustained by him are

noted in the wound certificate which are of serious in nature. One

Mohamed Haji sustained a stab injury 7 x 2 cm. in size on the

abdomen, just below umbilicus. He was also taken for emergency

haprotomy and in the operative findings a deep penetrating

wound was noted in the right lower umbitical quadrant 7 x 3

BA 5934 /08 -6-

c.m. ). Therefore, it cannot be said that there was no attempt to

commit murder and that no offence under section307 IPC is not

made out.

11. It is also submitted that a car, in which accused were

removed to hospital. on inspection by police, weapons were found

and a case was also registered in respect of the said incident. As

per the allegations in this case, petitioners are aggressors and

they assaulted de facto complainant and others and inflicted stab

wounds and hence, petitioners are not entitled to any benefit

under any of the provisions. In an offence of this nature, it is not

proper to grant anticipatory bail, it is submitted.

12. Learned Public Prosecutor strongly opposed this

petition and submitted that two factions assaulted each other

using knives, stick etc., that too in the premises of a mosque and

in the incident two persons died and various other persons

sustained serious injuries. It cannot be proper to grant anticipatory

bail, it is submitted. Weapons used for the offence by petitioners

are to be recovered and if anticipatory bail is granted, it may not

be possible to effect recovery. It is also submitted that various

persons are injured in this case and wound certificates are

available in the case diary as many as eight persons are injured in

BA 5934 /08 -7-

the incident, out of which majority have sustained serious injuries

on the fatal part of the body by use of knives. ((1) Beeran, S/o.

Enus; (2) Alavi, S/o.Saidalavi; (3) Kabeer, S/o. Saidalavi; (4)

Unneerankutty; (5) Moideenkutty, S/o.Enus; (6)Saidalavi, S/o.Enu;

(7) Rayinkutty, S/o.Hamza; (8) Yousuf, S/o.Kunchali Haji).

13. Learned Public Prosecutor also submitted that the case

diary reveals that two groups attacked each other using weapons

like knives etc. and many of the persons are injured at the

premises of a mosque and it is not a fit case to grant anticipatory

bail. This is particularly so, since the investigation is conducted

into the allegations made and at this stage it is not possible to say

who are the aggressor and who can be extended the benefit of

self defence, if any. As per the case diary, it reveals that there

were clashes between two groups at the premises of a mosque

and both sides sustained injuries. It is also submitted that if

anticipatory bail is granted to petitioners, it is likely that there will

be more clashes.

14. Learned counsel for petitioners submitted that we are

at the stage of bail and the question as to who is the aggressor

and whether petitioners are entitled to self defence etc. may not

arose now. Such facts can be considered only at the time of trial

BA 5934 /08 -8-

and not at this stage, it is submitted.

15. On hearing both sides and on consideration of rival

contentions in detail and also the case diary, I find that several

persons sustained penetrating wounds and incised wounds on

prominent parts of the body. The incident occurred at the

premises of a mosque. It is clear that weapons were used against

the injured by the assailants. Though two persons from the

petitioners’ side died and their father also sustained serious injury

and entire family members are arrayed as accused in this case.

16. From the materials available in the case diary, it is not

be possible for this Court to conclude at this stage that offence

under section 307 IPC is not committed. However, I find that the

4th accused is aged 85 years and he lost two of his sons at the

hands of the assailants and the attack was witnessed by him. He

himself suffered a serious injury and he had to undergo a surgery.

He was in the hospital for a period of one month. Though an

allegation is made in First Information Statement that some

persons including 4th accused beat with stick, in the statement

recorded under section 161 Cr.P.C. allegation against 4th accused

is absent. He has no case that 4th accused beat him or committed

any act against him. In the above peculiar circumstances, I am

BA 5934 /08 -9-

satisfied that anticipatory bail can be granted to 4th accused. But I

do not find it fit to grant anticipatory bail to other accused.

Considering the nature of offence committed and the nature of

investigation, which is required, includes the recovery of the

alleged weapons used for the offence, I do not think it fit to grant

anticipatory bail to other accused.

17. Hence, the following order is passed:-

(1) The 4th accused shall surrender before

Magistrate court concerned within seven days

from today and he shall be released on bail, on

his executing a bond for Rs. 25,000/- with two

solvent sureties each, for the like amount, to the

satisfaction of the learned Magistrate, on the

following conditions:-

i) He shall co-operate with the investigation

and he shall report before the

Investigating Officer as and when

directed.

ii) He shall not intimidate or influence any

witness or tamper with evidence.

BA 5934 /08 -10-

(2) Prayer for anticipatory bail by other accused is

rejected.

This petition is partly allowed.

K.HEMA, JUDGE.

mn.