High Court Kerala High Court

Muhammed Rafi vs State Of Kerala on 20 February, 2008

Kerala High Court
Muhammed Rafi vs State Of Kerala on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 904 of 2008()


1. MUHAMMED RAFI, S/O. ABDULLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/02/2008

 O R D E R
                              R. BASANT, J.

                     - - - - - - - - - - - - - - - - - - - - - -

                        B.A.No.  904  of   2008

                     - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 20th day of  February, 2008


                                  O R D E R

Application for anticipatory bail. Petitioner is the second

accused. His brother is arrayed as the first accused. The crux of

the allegations is that an autorikshaw carrying 1300 packet of

arrack, each containing 100 ml., was intercepted by the police.

The person driving the vehicle took to his heels and could not be

apprehended. He was the only person available in the

autorikshaw. The contraband article and the vehicle were seized

on 5.1.2007. Investigation revealed that the registered owner of

the vehicle had executed an agreement and transferred the vehicle

to the petitioner on 25.4.2006. The petitioner admits having

become the owner of the autorikshaw on that date, but contends

that the vehicle was transferred by him in favour of another as

per a subsequent agreement dt.11.12.2006. The police is

satisfied that the petitioner was the owner of the vehicle, but is

not satisfied that there has been a transfer of the vehicle by the

B.A.No. 904 of 2008

2

petitioner on 11.12.2006. Investigation has led the police to the

conclusion that the petitioner’s brother/A1 was the driver of the

vehicle at the relevant time. The petitioner has been brought on the

array of accused only because he is the owner of the vehicle as per the

agreement in question. Investigation is in progress. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. He was not available in India at the

relevant time at all. The mere fact that some one who, in the absence

of the petitioner, had used the vehicle objectionably should not expose

the petitioner to the undeserved trauma of arrest and detention. He is

willing to co-operate with the investigators. In as much as there is no

allegation even that the petitioner was concerned with the

transportation, he may now be granted anticipatory bail, prays the

learned counsel. He is willing to produce his passport, a copy of which

has been produced along with the application, to confirm that he was

not available in India at the relevant time.

3. The learned Prosecutor does not oppose the application on

condition that the petitioner may be made available for interrogation.

B.A.No. 904 of 2008

3

He may be directed to co-operate with the investigators, it is prayed.

4. Having considered all the relevant inputs, I am satisfied, in

the facts and circumstances of this case, that directions under Section

438 Cr.P.C. can be issued in favour of the petitioner. In the absence of

opposition, it is not necessary for me to advert to facts in any greater

detail. Subject to appropriate conditions, anticipatory bail can be

granted to the petitioner, I am satisfied.

5. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioner shall surrender before the learned Magistrate

on 27.2.2008 at 11 a.m. The learned Magistrate shall release the

petitioner on regular bail on condition that he executes a bond for

Rs.25,000/- (Rupees twenty five thousand only) with two solvent

sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 5 p.m. on 28.2.08

B.A.No. 904 of 2008

4

and 29.2.2008. During this period, the investigators shall be at liberty

to interrogate the petitioner in custody and take all necessary steps in

connection with the investigation. Thereafter he shall appear before the

Investigating Officer on all Mondays and Fridays between 10 a.m. and

12 noon for a period of one month and subsequently as and when

directed by the Investigating Officer in writing to do so.

(c) If the petitioner does not appear before the learned

Magistrate as directed in clause (1) above, these directions shall lapse

on 27.2.08 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

(d) If the petitioner were arrested prior to his surrender on

27.2.2008 as directed in clause (1) above, he shall be released on bail

on his executing a bond for Rs.25,000/- without any surety

undertaking to appear before the learned Magistrate on 27.2.2008.

(R. BASANT)

Judge

tm