High Court Kerala High Court

Bhupathi vs State Of Kerala on 22 February, 2010

Kerala High Court
Bhupathi vs State Of Kerala on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 703 of 2010()


1. BHUPATHI, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :22/02/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 703 OF 2010
            ------------------------------------------------------
          Dated this the 22nd day of February, 2010


                               O R D E R

The petitioner, Bhupathi, the accused in Crime No. 26 of 2010

of Erumely Police Station seeks bail under Section 439 of the Code

of Criminal Procedure. The prosecution case is that the petitioner

committed the offence under Sections 304 and 308 of the Indian

Penal Code. The petitioner was arrested on 15-1-2010 and he was

remanded to judicial custody.

2. On 6-1-2010, 37 pilgrims started their journey in a goods

lorry from Nandigram in Krishna District in the State of Andhra

Pradesh. They intended to go to Sabarimala for “makaravilakku”.

They were travelling via Shree Sailam, Mahanandi, Dharmasthala

and Mysore. On 12-1-2010, at about 12 noon, they arrived at

Erumeli. After “petta thullal”, by about 6 P.M., they started from

Erumeli. From the inception of their journey, Abdul Salim was driving

the vehicle. While starting from Erumeli, Abdul Salim said he was

sleepy. The “Guruswami” directed the petitioner, a pilgrim in the

group and a driver by profession, to drive the vehicle. After some

B.A. NO. 703 OF 2010

:: 2 ::

time, at a place called “Kanamala atti valavu”, it would appear that

the driver lost control of the vehicle. It hit against a revetment and

capsized.

3. In the accident, 11 persons died and 15 persons were

injured.

4. In the goods lorry, 37 persons were travelling. Sand was

partly filled in the platform of the lorry and about 10 sacs filled with

sand were also placed there, probably to avoid jerks. The lorry was

covered with a Shamianah for the convenience of the passengers.

When the accident took place, the sand and the structure of the

Shamianah fell on the pilgrims, which contributed to the gravity of the

accident.

5. The inspection report of the Joint Regional Transport

Officer, Kanjirapally shows that the accident occurred not due to any

mechanical defect of the vehicle.

6. From the case diary, it is seen that another lorry carrying

pilgrims was also following the lorry driven by the petitioner.

B.A. NO. 703 OF 2010

:: 3 ::

7. It would appear that pilgrims from other States are using

goods vehicles for their journey to Sabarimala and other places. The

Motor Vehicles Act does not permit passengers being taken in goods

vehicle. How could the lorry carrying passengers cross the border

of Andhra Pradesh, Karnataka and Kerala without any objection from

any authority ? It is true that if the pilgrims are intercepted in Kerala

and prevented from continuing their journey in goods vehicles, it

would cause hardship to them. But that is not a sufficient

explanation for the transgression of the provisions of the Motor

Vehicles Act and Rules. Shutting eyes to the violation also would not

constitute a final solution to the problem. I think the Government

would be able to deal with the problem by communicating with the

neighbouring States so that effective methods could be evolved. If

the goods vehicles carrying pilgrims from other States are not

allowed to cross the border of the respective States, it would be an

effective solution to the problem. The neighbouring States could be

requested not to allow such vehicles to cross the border of those

States. Adequate publicity could also be made to the effect that

under no circumstances, the pilgrims would be allowed to travel in

goods vehicles to Sabarimala and other pilgrim centres.

B.A. NO. 703 OF 2010

:: 4 ::

8. The Bail Application filed by the petitioner was dismissed by

the Judicial Magistrate of the First Class II, Kanjiriappally and by the

Sessions Judge, Kottayam, respectively as per the orders dated 19th

January and 28th January 2010. The investigation of the case has

progressed thereafter. The learned Sessions Judge held that the

correctness of the address furnished by the petitioner is to be

ascertained. Before this Court, the petitioner has produced copies of

his electoral identity card and ration card to show his correct

address. The originals of these documents were shown to me for

perusal. In the facts and circumstances of the case, I do not think

that the petitioner should be detained further.

9. The petitioner shall be released on bail on his executing a

bond for Rs. 25,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class II,

Kanjirapally, subject to the following conditions:

(A)The petitioner shall report before the investigating
officer between 9A.M. and 11 A.M. on the first Monday
of every month, till the final report is filed or until
further orders;

B.A. NO. 703 OF 2010

:: 5 ::

(B)The petitioner shall appear before the investigating
officer for interrogation as and when required;

(C)The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

(D)The petitioner shall not commit any offence or indulge
in any prejudicial activity while on bail;

(E)In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

The Registry will communicate a copy of this Order to (1) the

Chief Secretary to the Government, Government of Kerala ; (2) the

Secretary to Government, Department of Transport and (3) the

Secretary to Government, Department of Tourism.

(K.T.SANKARAN)
Judge

ahz/