High Court Kerala High Court

Jayan @ Jayachandran vs State Of Kerala Represented By The on 5 November, 2009

Kerala High Court
Jayan @ Jayachandran vs State Of Kerala Represented By The on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6188 of 2009()


1. JAYAN @ JAYACHANDRAN, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :05/11/2009

 O R D E R
                              K.T.SANKARAN, J.
                     ---------------------------------------------
                             B.A.No.6188 of 2009
                     ---------------------------------------------
                  Dated this the 5th day of November, 2009



                                  ORDER

Accused No. 3 in Crime No. 762 of 2009, Varkala Police Station

seeks bail under Section 439 of the Code of Criminal Procedure. The

offences alleged against the accused persons are under Sections 143,147,

148, 149, 120-B, 109, 341, 302 and 307 of the Indian Penal Code and

Section 27 of the Arms Act.

2. On 23-9-2009, between 5 A.M. and 5.15 A.M., one

Sivaprasad, aged 62 years was murdered near Ayiroor Post Office,

Varkala. He had sustained fatal inuries on his neck, caused by lethal

weapons. Sivaprasad had gone for a morning walk.

3. On the same day, one Ashokan alias Shanon was attacked

with sword by three persons who came on motorbike. He sustained

injuries on his head, abdomen and left shoulder.

4. The distance between the place where Sivaprasad was

murdered and the place where Ashokan was assaulted is hardly 3

BA No.6188/2009 2

Kilometres.

5. The case of the prosecution is that the aforesaid offences

were committed by the members of a dalit organisation working under the

name and style, Dalit Human Rights Movement (DHRM). Investigation

also revealed that the two incidents took place as a result of common

conspiracy.

6. It is alleged that the first accused Das is the South Zone

Organiser of DHRM. The second accused, Advocate Asokan, is the legal

advisor and leader of DHRM. The other accused persons are workers of

DHRM. DHRM planned several criminal activities at various places in

order to create terror and insecurity among the people and thus to gain

prominence.

7. The petitioner (Accused No. 3- Jayan alias Jayachandran) was

arrested 29-9-2009. He was remanded to judicial custody.

8. Sri. V.G. Govindan Nair, the learned Director General of

Prosecution submitted that 14 accused persons are involved in the

offence. Of them, accused Nos. 1 to 5, 8 to 10 and 12 were arrested. The

BA No.6188/2009 3

other accused persons are yet to be arrested.

9. Sri. Johnson Gomez, the learned counsel appearing for the

petitioner submitted that the only material brought out by the prosecution is

that the petitioner had lent his Hero Honda motor bike to his friends, who

are accused Nos. 5,6 and 7. According to the counsel, there is no material

to connect the petitioner with the crime.

10. The learned Director General of Prosecution submitted that the

investigation revealed that the petitioner took part in the conspiracy which

took place at the residence of accused No. 4 , namely, Madhu alias Saji.

The petitioner has provided the motor bike owned by him for commission of

the offence. Accused Nos. 5, 6 and 7 (Sudhi, Mukesh and Thoduve

Sudhi) travelled on the motor bike and attacked Sivaprasad. It is stated

that after the incident, accused No. 9 contacted the petitioner over mobile

phone and gave information about the commission of the offence.

11. The learned Director General of Prosecution also submitted

that the workers of DHRM are involved in the attempt to murder of one

Sabu, while he was engaged in the preparation for the celebration of

Sreenarayana Guru Samadhi. It is pointed out that Varkala Police

BA No.6188/2009 4

registered nine crimes against the workers of DHRM during the last ten

months. The activities of DHRM cause serious threat to the peaceful life of

the people in the locality. If the petitioner is released on bail, it would

adversely affect the proper and smooth investigation of the case. It is most

likely that the petitioner may indulge in criminal activities. The chances of

the witnesses being intimidated and threatened, also cannot be ruled out.

12. I am not inclined to accept the contention raised by the

petitioner that there are no materials to connect the petitioner with the

offence. Prima facie, I am satisfied that there are enough materials to

implicate the petitioner as an accused.

13. The offence involved in the case is a heinous one. Sivaprasad

was not involved in any political activities. He had no enemies. There was

no reason to murder Sivaprasad. He became the victim only because he

happened to be at the place where the culprits could conveniently execute

their plan. Serious allegations are made against the accused persons and

the workers of DHRM. It is alleged that they are inclined to cause terror in

the minds of the people. The allegation is that the idea of DHRM is only to

gain importance by indulging in criminal activities affecting the peaceful life

of the people.

BA No.6188/2009 5

14. It is true that the petitioner is in judicial custody since 29-9-

2009. That by itself is not a ground to grant bail to the petitioner. The

investigation is not over. If the petitioner is released on bail at this stage,

it would cause adverse impact on the proper investigation of the case. It is

also likely that the petitioner would indulge in criminal activities, intimidate

the witnesses and tamper with the evidence.

For the aforesaid reasons, the Bail Application is dismissed.

Before parting with the case, I find it appropriate to point out the

following. Sivaprasad lost his life and Asokan alias Shanon sustained

severe injuries, not because they indulged in any criminal activities. They

were not targeted as such by the accused. The allegation is that some

“human beings” were targeted by them and Sivaprasad and Asokan

happened to be those persons. Whatever may be the ideology of an

organisation, the members of the organisation have no right to cause loss

of life and limb of the citizens. The State is bound to protect the life and

personal liberty of the citizens. Any right thinking person would say that

the family of the deceased and the victim should be adequately

compensated, though any amount of compensation would not be a

substitute for the life of a human being. If the State compensates, it

BA No.6188/2009 6

means the people collectively take the burden of sharing the

compensation. I do not think the people would be unhappy if adequate

compensation is provided to the family of Sivaprasad and to Asokan alias

Shanon. If so, the State also would not find it inappropriate to do so. I

hope the needful would be done by the Government of Kerala.

Registry will communicate a copy of this order to the Chief Secretary to the

Government of Kerala.

K.T.SANKARAN,
JUDGE