High Court Kerala High Court

Jaffar vs The Sub Inspector Of Police on 24 September, 2010

Kerala High Court
Jaffar vs The Sub Inspector Of Police on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5133 of 2010()


1. JAFFAR, S/O. MEERA, PARUTHIKKATTUKUDY,
                      ...  Petitioner
2. SHAJEER, S/O. HAMSA, AYYARUKUZHI

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSEPCTOR OF POLICE,

3. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                 ...............................................
                   Bail Application Nos. 5133
                             5144and2010
                                       of
                .................................................
                 Dated: 24th September, 2010

                                   ORDER

B.A. 5133 of 2010 is by accused Nos. 1 and 6 and B.A. 5144

of 2010 is by 8th accused in Crime No. 704 of 2010 of

Muvattupuzha Police Station for offences punishable under

Sections 143, 147, 148, 120 B , 323, 324, 326, 341, 427, 506 (ii) ,

307, 153 A , 201, 202 and 212 read with Sec. 149 I.P.C., and Sec.

3 of the Explosive Substances Act, 1908 and Sec. 15 read with

Sec. 16, 18, 18 B, 19 and 20 of the Unlawful Activities

(Prevention) Act, 1967. A1 was arrested on 4-7-2010, A6 was

arrested on 9-7-2010 and A8 was arrested on 12-7-2010.

2. The occurrence took place at about 8 a.m. on 4-7-

2010 which was a Sunday. According to the prosecution

Bail Application Nos. 5133
and 5144 of 2010
:2:

pursuant to the criminal conspiracy hatched by the leaders and

activists of the Popular Front of India (P.F.I. for short) and its

political wing called Social Democratic Party of India (SDPI for

short), seven identifiable persons formed themselves into an

unlawful assembly armed with deadly weapons like hatchet ,

chopper and explosives etc. came in a Maruti Omni Van affixing

a false registration number and intercepted a WagonR car in

which a Professor of Newman College, Thodupuzha by name

T.J. Joseph, his sister who is a nun and mother and assaulted

the Professor, his sister and mother while they were returning

home after attending the Sunday Mass at Nirmala Matha Church.

The right palm of the said Professosr was chopped off in the

occurrence. The alleged motive for the assault is stated to be

the incorporation by Professor Joseph of a question ridiculing

Prophet Mohammed and the Islam Religion in a question paper

set for the internal examination in Malayalam for the B.Com.

Bail Application Nos. 5133
and 5144 of 2010
:3:

Degree Course in Newman College.

3. I heard Adv. Sri. T.G. Rajendran, the learned counsel

appearing for the petitioners and Adv. Sri. P.N. Sukumaran, the

learned Addl. Director General of Prosecution.

4. The learned counsel for the petitioners made the

following submissions before me:-

Eventhough A1 did not participate in the assault on the

Professor, what is stated in Annexure – II remand report dated

10-7-2010 pertaining to A6 is that A1 to A6 were the

assailants. In the common order dated 22-7-2010 passed by

J.F.C.M. Muvattupuzha also A1 to A6 are stated to be the

assailants. Except the alleged confession by A1 a co-accused ,

there is no material against A6 . Even after the lapse of 80 days

of the occurrence the prosecution has not revealed the actual

role played by A1 and A6. In the case of A8 who resides at

Aluva, even assuming the prosecution case is true , A37 who was

having an injury on his back was treated by A9 (Dr. Reneef ) in

the house of A8. That by itself cannot connect A8 with the

occurrence resulting in the assault on the Professor or the

Bail Application Nos. 5133
and 5144 of 2010
:4:

alleged criminal conspiracy.

6. I am afraid that I cannot agree with the above

submissions made on behalf of the petitioners. A1 (Jaffer) aged

29 years is the Secretary of S.D.P.I. , Nellikkuzhy Panchayath.

He participated in the conspiracy for attacking Professor Joseph.

He made an unsuccessful attempt to transfer to A2 (Ashraf) the

Maruti Omni Van used by the assailants after causing

disappearance of the evidence by breaking the fake number

plate on the vehicle. The white Omni Van was intercepted by

the Sub Inspector of Police , Perumbavoor at 9.25 hours on 4-7-

2010 while checking vehicles at Vattakkattupady on the

Moovattupuzha -Perumbavoor road after all the police stations

were alerted by the authorities . A1 was driving the Omni Van .

A thorough examination of the van revealed blood inside and

outside the van and pieces of broken glasses inside the van.

7. It is true that in the remand report dated 10-7-2010 ,

Bail Application Nos. 5133
and 5144 of 2010
:5:

it is mentioned that A1 to A6 were the assailants of Professor

Joseph. But actually the said statement is a mistake and A1 to A6

were really projected as members of the criminal conspiracy.

As a matter of fact, the seven assailants who came in the Maruti

Omni Van were A14, A27, A28, A37, A49, A50 and A51 . The

case diary files clearly revealed this fact and this Court while

disposing of the Bail Applications of A7, A10 to 13 and A15

and A16 on 8-09-2010 had occasion to consider the merits of

the case in detail . (Vide Kamarudheen v. S.H.O.

Muvattupuzha Police Station – ILR 2010 (3) Kerala 870).

8. A6 Shejeer @ Sajeer aged 28 years is the Secretary

of P.F.I. , Eramam South . He had also participated in the

criminal conspiracy to attack Professor Joseph. He had given a

SIM card (9037220974) taken in the name of Kamarudheen (A7)

to Kasim (A17) for the use of M.K. Nassar (A5) who was the

master mind behind the attack on the Professor. A6 had

Bail Application Nos. 5133
and 5144 of 2010
:6:

assisted A5 in the operations and had concealed all details

from the police .

9. A8 (Abdul Salam) aged 52 years is the Secretary of

P.F.I. , Aluva Division. He had also participated in the criminal

conspiracy to attack the Professor . He had given financial and

other help to the accused persons. He had made secret

arrangement for the treatment of A37 (Savad) who was injured

at the hands of Mithun the son of Professor Joseph in the course

of the attack on the Professor. A5 had made frequent calls to A8

in his mobile phone (9446935639) informing him about the

need for treating A37. A8 was voluntarily and knowingly

providing shelter to A37 and A14 who were two of the assailants

of Professor Joseph. A5 and A17 brought A9 (doctor) to the

house of A8 at Aluva. It was from there that A9 sutured the

wound on the back of A37 under local anesthesia. Thereafter A8

gave his own Scorpio car for A14 and A37 to escape. A37 is

Bail Application Nos. 5133
and 5144 of 2010
:7:

still absconding.

10. There is no change of circumstance in the case after

this Court pronounced the common order in the decision

reported in ILR 2010 (3) Kerala 870. All the reasons

mentioned by this Court for dismissing the bail applications of

the co-accused still hold good as against the petitioners as well.

I, therefore, do not find any good ground to enlarge the

petitioners on bail. These applications are accordingly dismissed.

Dated this the 24th day of September, 2010.

V. RAMKUMAR, JUDGE.

ani/

Bail Application Nos. 5133
and 5144 of 2010
:8:

Bail Application Nos. 5133
and 5144 of 2010
:9: