High Court Kerala High Court

Girish vs State Of Kerala on 1 March, 2010

Kerala High Court
Girish vs State Of Kerala on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 818 of 2010()


1. GIRISH, S/O.SANKUNNI MENON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

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

 Dated :01/03/2010

 O R D E R
                           K.T.SANKARAN, J.
             ------------------------------------------------------
                        B.A. NO. 818 OF 2010
             ------------------------------------------------------
              Dated this the 1st day of March, 2010


                                O R D E R

Gireesh, accused No.3 in Crime No.62 of 2010 of Mala Police

Station, Thrissur District is the petitioner in this application for bail filed

under Section 439 of the Code of Criminal Procedure.

2. The offence alleged against the petitioner is under Section

420 read with Section 34 of the Indian Penal Code. The petitioner

was arrested on 3.2.2010 and he was remanded to judicial custody.

3. The de facto complainant, Shine Sebi, Chalakudy, filed a

petition before the Superintendent of Police, Thrissur, which was

forwarded on 15.1.2010 to the Circle Inspector of Mala for enquiry.

The Circle Inspector of Police, Mala Police Station forwarded it to

the Sub Inspector of Police, Mala Police Station, who registered the

crime as Crime No.62 of 2010 of Mala Police Station.

4. The case of the de facto complainant, Shine Sebi, is that

B.A. NO. 818 OF 2010

:: 2 ::

she was assured by accused No.2 Famous Noushad, accused No.5

Sunitha Noushad, accused No.3 Gireesh (petitioner) and accused

No.4 Haris that they would arrange a seat for MBBS in Amala

Medical College, Thrissur for Milan Maria, the daughter of the de

facto complainant, and received Rs.14 lakhs. Famous Noushad is

running a concern under the name and style “Futures Educational

Consultancy” at Mala. Accused No.1 Noushad is the father of

accused No.2. On receiving the amount as aforesaid, a receipt for

Rs.4,71,100/- was given to the de facto complainant as if the receipt

was issued on 10-11-2009 by Amala Medical College and Research

Institute. The de facto complainant was told that the balance amount

was the bribe required for getting the seat and therefore, no receipt

would be issued in respect of payment of that amount. The receipt

for Rs.4,71,100/- was given at the premises of Amala Medical

College. The de facto complainant and her daughter were taken to

the Medical College on several occasions. However, the de facto

complainant or her daughter was not permitted to see the Principal or

any responsible person in the College. Milan Maria was provided

with books on Medical Physiology and Anatomy by the accused. A

sum of Rs.34,000/- was collected towards hostel fee by the accused

from the de facto complainant. The de facto complainant was also

B.A. NO. 818 OF 2010

:: 3 ::

made to deposit a sum of Rs.6,500/- in the account of one Noufal.

Stating that a seat was alloted, identity card was also given by the

accused to Milan Maria, wherein her roll number is printed as 61 and

Batch No. is shown as I M.B.B.S. The accused persons told the de

facto complainant that no interview was required. When the de facto

complainant and her daughter went to the College for admission,

they realised that the whole episode was a fraud and cheating

committed by the accused persons.

5. The investigation revealed that Famous Noushad had gone

to the house of the de facto complainant and gave his visiting card to

her. She was being contacted over phone by Famous Noushad

regularly. On 29.10.2009, the de facto complainant, her daughter

and the father of the de facto complainant were taken to Chennai by

accused No.1 Noushad under the pretext of securing admission in a

Medical College in Chennai. They returned as no admission could

be secured. In November 2009, the de facto complainant was told

that a seat was available for MBBS in the Malabar Medical College.

Accordingly, the de facto complainant and her daughter went to

Kozhikode, as directed by Haris, accused No.4. Noushad, Famous

Noushad and Sunitha Noushad accompanied them. The de facto

B.A. NO. 818 OF 2010

:: 4 ::

complainant was told that the medical college had not commenced

functioning and they returned to Chalakudy. Later, the de facto

complainant was assured by the accused that a seat would be

provided in Amala Medical College, Thrissur.

6. The case diary file shows that Famous Noushad (accused

No.2) runs a concern under the name and style “Futures Educational

Consultancy”. “Enlighten your future with us” is the offer made in

the visiting card of “Futures Educational Consultancy”. It is also

stated therein that the concern provides assistance for admission to

MBBS, Nursing, Engineering Courses and all other professional

Courses in Bangalore, Tamil Nadu, Mangalore, Kerala and Andhra

Pradesh. Admission guidance for higher studies in France, US, UK,

Canada, Australia and other countries is also offered. It would

appear that accused No. 4 Haris runs a concern under the name and

style “Career Educational Service” at Ponnani Road, Edapal. It is

claimed in the visiting card that they provided guidance for MBBS,

MD, BDS, MDS, BAMS, BHMS, Engineering (all branches), MBA,

MCA, Aeronautic Engineering and other courses mentioned therein.

Investigation has also revealed that the receipt that was allegedly

issued by Amala Medical College and Research Institute and the

B.A. NO. 818 OF 2010

:: 5 ::

identity card given to Milan Maria as if it was issued by Amala

Institute of Medical Science, are not genuine documents.

7. The petitioner (accused No.3) was arrested, as already

stated, on 3.2.2010. As per the instructions given to the Public

Prosecutor as on 15.2.2010, the other accused persons were not

arrested. They are stated to be absconding.

8. The learned counsel for the petitioner submitted that the

petitioner is a teacher by profession and that he has no connection

with any crime. It is also submitted that the case was initiated

against him without any bona fides. There is no reason why the

petitioner should be detained further.

9. The learned Public Prosecutor submitted that the petitioner

is involved in another case where the offence against him is that he

had received Rs.19 lakhs assuring a seat for MBBS in Amala

Medical College, Thrissur to the daughter of one Mochickal Ismail

Haji.

10. The allegations levelled against the accused persons are

B.A. NO. 818 OF 2010

:: 6 ::

grave in nature. The investigation is in progress. The other accused

persons in the crime are not arrested. If the petitioner is released on

bail at this stage, it would adversely affect the proper investigation of

the case. It is also likely that the investigating officer may find it

difficult to arrest all the other accused persons, if the petitioner is

released on bail at this stage. However, only on the ground that the

other accused persons are not arrested, bail cannot be denied to one

of the accused persons who was arrested and detained. The

investigating officer has to take hectic steps to arrest the other

accused persons and to complete the investigation. Though I am not

inclined to grant bail to the petitioner at this stage, it is only proper to

provide him liberty to move for bail after three weeks.

11. It is seen that several cases are being registered wherein

the allegation is that the accused therein cheated several persons

and received huge amounts assuring admission for MBBS in Medical

Colleges. From the case diary in the present case, it is seen that the

second accused Famous Noushad runs a concern under the name

and style “Futures Educational Consultancy” at Mala and accused

No.4 Haris runs a concern under the name and style “Career

Educational Services” at Edapal. The learned Public Prosecutor

B.A. NO. 818 OF 2010

:: 7 ::

submitted that there is no law providing for opening of such

educational services or consultancy services. He submitted that

admission to the Medical Colleges and other professional colleges

are regulated by laws and there is no role for educational consultants

in the process of admission. If any person receives any amount

assuring admission for MBBS in any of the Medical Colleges in the

State of Kerala, it is illegal and it amounts to an offence, submits the

learned Public Prosecutor. However, to a query, the learned Public

Prosecutor stated that no steps were taken to close down such

agencies and concerns or to regulate their functioning under any law.

Educational consultancy services are sprouting, submits the learned

Public Prosecutor. Under the guise of providing educational

consultancy services, the persons who run such concerns are

reportedly taking huge amounts from the general public making false

promise to them that admission would be provided for MBBS course

and other professional degree courses in the professional colleges in

the State of Kerala. In an urge to get admission for their children, it

would appear that the parents are prepared to pay huge amounts to

the persons who run the educational consultancy services. It is not

known whether any person who runs such educational consultancy

services was really able to secure admissions as they boast. It is

B.A. NO. 818 OF 2010

:: 8 ::

also not known whether any extraneous influence is possible in the

matter of getting admission for professional courses. It would appear

that the people believe in the false promises made by the persons

who run the educational consultancy services. I think it is not proper

or legal to allow persons to run educational consultancy services

without any law governing the field or any rule or order providing for

the same. It is necessary to regulate the activities of educational

consultancy services. Even for running a small stationery shop or

grocery shop, licence or permission of the local authorities, licence

under the Prevention of Food Adulteration Act etc. are required. To

a query, the learned Public Prosecutor submitted that for running

educational consultancy services, no licence or permission is

required. Under the guise of running educational consultancy

services, those who seek admission to professional courses are

being cheated by some of the educational consultancy services.

Attention of the Government is required in this matter. If any

regulatory measures are necessary for regulating the functioning of

educational consultancy services, it would be only proper to make

provisions for the same. If the Government thinks that no such

educational consultancy service should be allowed to be conducted,

appropriate measures are to be taken in that regard. I think it is for

B.A. NO. 818 OF 2010

:: 9 ::

the Government, and not for the Court, to take a decision in this

matter. However, I do not think that anybody would have any

difference of opinion that if such educational consultancy services

are to be permitted to be run, there must be a law, rule or order

regulating the same.

For the aforesaid reasons, I am not inclined to allow the Bail

Application at this stage. The Bail Application is accordingly

dismissed. However, the petitioner is permitted to move this Court

again for bail after three weeks.

The Registry shall forward a copy of this order to the Chief

Secretary to the Government, Government of Kerala, Secretariat,

Thiruvananthapuram and also to the Secretary, Department of

Education, Secretariat, Thiruvananthapuram.

Handover copy to the counsel appearing for the petitioner as

well as to the learned Public Prosecutor.

(K.T.SANKARAN)
Judge
ahz/