High Court Kerala High Court

Dr.Raneef vs State on 20 August, 2010

Kerala High Court
Dr.Raneef vs State on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4901 of 2010()


1. DR.RANEEF, AGED 39, S/O.ABDUL KAREEM,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/08/2010

 O R D E R
                            K.HEMA, J.
                         ------------------
                     B.A. No. 4901 of 2010
                ------------------------------------
             Dated this the 20th day of August, 2010

                            O R D E R

Petition for bail.

2. The alleged offences are under Sections 143, 147, 148,

120(B), 341, 427, 323, 324, 326, 506(ii) and 307 read with

Section 149 of the Indian Penal Code, Section 3 of the Explosive

Substance Act and Sections 15, 16, 18, 19 and 20 of the

Unlawful Activities (Prevention) Act. According to prosecution,

Professor Joseph working in Newman’s College prepared a

question paper for the examination and one of the questions

framed was in such a way to ridicule Prophet Muhammed and

also Islam. Being infuriated by this, some workers of the

Popular Front of India hatched a criminal conspiracy to cut off

the right hand of the Professor and a few of the workers formed

themselves into an unlawful assembly and attacked the

professor, by using axe, chopper etc. The right hand was cut off

and there was an attempt to commit his murder.

3. The professor’s near relatives intervened, while they

exploded explosive and criminally intimidated them to expel

B.A. No. 4901/ 2010 2

them. The professor’s son, rushed to the scene and in an attempt

to drive away the assailants, used a chopper and one of the

accused sustained an injury. The prosecution also alleges that

the Popular Front of India is having a medical wing which is

managed by petitioner, who is a dental surgeon. As per the

internal arrangement, he used to treat the workers of PFI, who

are injured. The accused, who was injured was taken to the

house of the 8th accused by the main offender, who is the 5th

accused along with accused no.17. The injured was in the first

floor of the house and hence, petitioner went upstairs and

sutured the wound from the house of the 8th accused, under

anaesthesia. Thereafter, petitioner returned in another car driven

by accused no.18. All these acts were done in pursuance of the

criminal conspiracy hatched among the accused.

4. Learned counsel for petitioner submitted that petitioner

is the 9th accused in the crime and he is absolutely innocent of

the allegations made. He is a dental surgeon by profession and

his wife is also a doctor. They are conducting a dental hospital in

Aluva. He has nothing to do with any of the accused in this case.

B.A. No. 4901/ 2010 3

Even if the entire allegations of the prosecution are accepted, the

offence involved will only be under Section 201 or 202, which

are bailable, it is submitted.

5. According to petitioner, he was taken into custody by

police on 12.07.2010 and his wife filed a complaint before the

ASP, Aluva and therefore, petitioner was arrested on

13.07.2010. He is in judicial custody for the past 40 days. No

purpose will be served by further detention of petitioner, it is

submitted. He has nothing to disclose in respect of the incident

and he was thoroughly questioned by the police. He was given to

police custody also for 8 days. There is absolutely nothing on

record to indicate that petitioner in any way hatched criminal

conspiracy with any of the accused and does not know any of

the accused, it is submitted.

6. This petition is strongly opposed. The Additional State

Public Prosecutor submitted that petitioner is not as innocent as

he is purported to be projected. Petitioner is only a dental

surgeon, but the investigation reveals that he had gone to the

house of 8th accused and sutured the wound on the injured on

B.A. No. 4901/ 2010 4

anaesthesia, which act, no doctor will normally do. The petitioner

is not able to explain the circumstances under which he went to

the house of the 8th accused. His case is of total denial, but his

involvement was revealed, when 8th accused was arrested on

12.07.2010. Petitioner was taken into custody and he was

interrogated and further details of his involvement are revealed.

7. The police also conducted a search in the car of

petitioner. Several incriminating pamphlets were seized from the

car. The documents seized include the question paper prepared

by the professor also, which is the root cause for commission of

the offence. The investigation is in progress. The main offenders

are yet to be arrested. If the petitioner is released on bail at this

stage, it will adversely affect the investigation, it is submitted.

The conspiracy being hatched in secrecy, arrest of main

offenders and their interrogation will be necessary to get a

clearer picture. But, if petitioner is released on bail at this stage,

it will stand in the way of an effective investigation, it is

submitted.

B.A. No. 4901/ 2010 5

8. On hearing both sides and on considering the rival

contentions, it appears to me that the arrest of the petitioner

was not merely for the reason that he caused some evidence to

disappear. The manner in which, and the place at which, the

injured was treated by petitioner is quite relevant to appreciate

the contention raised by prosecution that there is criminal

conspiracy. The petitioner has no explanation for several

incriminating evidence collected against him. In a case of this

nature, at this stage, when the main offenders are yet to be

arrested, I am of the view that it may not be proper to release

the petitioner on bail, since it may risk an effective investigation.

This petition is dismissed.

K. HEMA, JUDGE

ln