High Court Kerala High Court

Mani @ Babu vs State Of Kerala on 13 August, 2008

Kerala High Court
Mani @ Babu vs State Of Kerala on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5052 of 2008()


1. MANI @ BABU ,S/O. JOSEPH
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.TITUS MANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/08/2008

 O R D E R
                               K.HEMA, J.
               -------------------------------------------------------
                 Bail Application No.5052 of 2008
               -------------------------------------------------------
              Dated this the 13th day of August, 2008



                                  O R D E R

This petition is for bail.

2. The alleged offence is under Section 20(b)(ii)(c)

Narcotic Drugs and Psychotropic Substance Act, 1985.

According to the prosecution, first accused concealed ganja in a

forest area and the police officer detected the crime but, on

seeing police, the accused ran away from the scene. Thereafter,

he was arrested and he confessed that the second accused was

also involved in the offence, who carried the ganja to the place

from where the ganja was seized. Hence, the second accused

was arrested and he is in custody from 22.3.2008 onwards.

3. Learned counsel for petitioner submitted that the

petitioner is totally innocent of the allegations made. Except the

confession allegedly made by the first accused, there is

absolutely nothing on record to connect the petitioner with the

crime. According to him, petitioner does not believe that the

first accused had made any such confession which is untrue.

But, the police asked the petitioner over phone to go to the

BA No.5052/08 2

police station. In obedience, he went the police station on

22.3.2008 and at that time, he was arrested on the allegation

that he is involved in this case.

4. Learned counsel for petitioner submitted that had the

petitioner been guilty, he would not have gone to the police

station, on getting a mere telephone call from the police. The

crime is registered on 14.3.2008 and if at all, the petitioner had

any involvement in the crime, he would not have dared to go to

the police station within a week. Learned counsel for petitioner

also pointed out that in the remand report itself it is mentioned

that petitioner had gone to the police station and he was

arrested from there. This conduct itself shows his innocence in

the matter and hence, he may not be detained in further custody,

it is submitted. According to learned counsel for petitioner,

petitioner is an agriculturist and he has no role in the offence.

5. This petition is opposed. Learned public prosecutor,

however, conceded that the only material available against

petitioner in the case diary is the confession statement of the

first accused. First accused implicated the petitioner with the

crime and petitioner also confessed his guilt. The quantity

BA No.5052/08 3

involved is 41 kg. of ganja and hence, if bail is being granted to

the petitioner, stringent conditions may be imposed.

6. On hearing both sides, it is clear that the petitioner

was in custody for the past 141 days. But, in spite of the expiry

of 141 days, no material could be collected to implicate the

petitioner with the crime. There is no other crime against the

petitioner and he is not involved in any other offence involving

the ganja. The respondent has no case that the petitioner is

involved in any other crime. In short, except an alleged

confession statement made to the police officer, there is nothing

to connect the petitioner with the crime.

7. In such circumstances, I find that it just and proper to

release the petitioner on bail, though the case of the first

accused stands on a different footing than that of the petitioner.

Hence, petitioner is granted bail on the following terms and

conditions:

(i) Petitioner shall execute a bond for Rs.25,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

BA No.5052/08 4

(ii) Petitioner shall report before the Investigating Officer

on every Monday between 10 a.m. and 1 p.m. until

further orders.

(iii) Petitioner shall not commit any offence while on bail

and in case of breach of this condition, bail is liable to

be cancelled.

The petition is allowed.

K.HEMA, JUDGE

csl