High Court Kerala High Court

Muhammed Rafi..P vs The State Of Kerala on 2 June, 2008

Kerala High Court
Muhammed Rafi..P vs The State Of Kerala on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1521 of 2008()


1. MUHAMMED RAFI..P,S/O.HYDROSE MUSLIAR
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2008

 O R D E R
                                K.HEMA, J.
                  -----------------------------------------
                         B.A.No. 1521 of 2008
                  -----------------------------------------

               Dated this the 2nd day of June, 2008

                               O R D E R

This petition is for anticipatory bail.

2. According to learned counsel for petitioner, he stands

implicated in a crime registered under Sections 143, 147, 148, 326

and 149 of Indian Penal Code. The crime was registered as early as

on 23.2.2008, on the basis of a complaint lodged by one Alavikutty

before the police stating that five identifiable persons attacked him

by using iron rods, in front of a shop at about 5.30 PM on

23.2.2008. Names of none of the accused were mentioned in the

first information statement.

3. Learned counsel appearing for petitioner submitted that

petitioner is falsely implicated in the crime. There is no basis for

arraying him as accused in this case, except an alleged suspicion

expressed by the defacto complainant. But, even that suspicion is

baseless, since the case diary does not reveal that accused are

connected with the crime, it is submitted. It is also pointed out that

this petition was filed as early as on 4.3.2008 and several

adjournments were sought for by the learned Public Prosecutor and

BA.1521/08 2

every time this Court wanted the learned Public Prosecutor to

ascertain on which averments the petitioner is included as an

accused in the crime. In the first information statement it is stated

that the petitioner had threatened the defacto complainant with

dire consequence, while there was some altercation between the

two and this occurred prior to the incident.

4. Though the above details were stated by the defacto

complainant in the first information statement, nothing seems to

have occurred thereafter. When repeatedly this Court asked

learned Public Prosecutor whether the accused 2 to 6 (who

surrendered and arrested) were questioned and if so, on which date

they were questioned etc., learned learned Public Prosecutor

submitted that they were questioned after 18.3.2008. Specific date

could not be stated by him.

5. It is relevant to note that this Court had passed the

following order on 7.4.2008, i.e., much after the arrest of accused 2

to 6:

“The learned P.P prays for time to take further
instructions. The learned P.P must explain to the
court the basis on which averments are included in
the report to array accused 2 to 6 as accused.”

Later on 9.4.2008 also it is observed by this Court as follows:

BA.1521/08 3

“Learned P.P prays for time to take further
instruction. The Investigating Officer has not been
able to report before the learned Prosecutor for
discussions. In these circumstances he prays for
some further time.”

6. Even today, learned Public Prosecutor was not able to say

even the date on which accused 2 to 6 allegedly implicated the

petitioner in the crime. Learned Public Prosecutor made a general

statement without pointing out any specific material from the case

diary that the petitioner is the king pin behind the crime and

according to accused 2 to 6, he is the person who had arranged

them. In the above circumstances, I think, a roving enquiry is made

in an attempt to implicate the petitioner as accused. If at all

petitioner is an actual culprit, it is high time that sufficient

materials are collected. There was sufficient opportunity to get the

details, but till now nothing specific could be stated by the

respondent against petitioner.

7. Hence, this Court is constrained to pass an order of

anticipatory bail and the following order is passed:

Petitioner shall be released on bail in the event of his arrest

on his executing a bond for Rs.25,000/- with two solvent sureties

each for the like sum to the satisfaction of the arresting officer, on

BA.1521/08 4

condition that he will co-operate with the investigation and make

himself available for interrogation.

This petition is allowed.

K.HEMA, JUDGE
vgs.