High Court Kerala High Court

Prakash Kumar vs State Of Kerala Representing … on 16 July, 2007

Kerala High Court
Prakash Kumar vs State Of Kerala Representing … on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4109 of 2007()


1. PRAKASH KUMAR,S/O.SADASIVAN,
                      ...  Petitioner
2. RENJU VARGHESE,NALLEPPARAMBIL,

                        Vs



1. STATE OF KERALA REPRESENTING S.H.O
                       ...       Respondent

                For Petitioner  :SRI.SANTHOSH P.ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2007

 O R D E R
                                  R. BASANT, J.

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

                            B.A.No.  4109 of   2007

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

                    Dated this the 16th day of   July, 2007


                                      O R D E R

Application for regular bail. The petitioners are accused 1 and

2. Altogether there are four accused persons. The crux of the

allegations is that the defacto complainant, who was travelling in a

car stopped his car on seeing a number of persons assembled on the

public road. The car was stopped. The driver was pulled out of the

car. The occupants in the car as well as the driver were assaulted.

The accused allegedly went away with the car and they abandoned

the car some where and allegedly removed the C.D. and an amount of

Rs.20,000/- which was allegedly available in the car. The incident

took place on 29.4.2007 at midnight. The defacto complainant

lodged the complaint before the police on the next day by about 9

a.m. only. Four accused persons were named. The third accused was

allegedly an advocate, who was specified by name. But later, on the

plea that a mistake was made by the defacto complainant in the

identification of the third accused, the said advocate was removed

from the array of accused and a different person was included as the

B.A.No. 4109 of 2007

2

third accused. Accused 1, 2 and 4 have already been arrested. A4 has

already been released from custody. The petitioners are continuing in

custody from 5.5.2007 (A1) and 30.4.2007 (A2) respectively.

1. 2. The learned counsel for the petitioners submits that the petitioners

are absolutely innocent. The real incident did not take place in the

manner alleged by the prosecution at all. On that night there was an

accident, in which the vehicle in which the defacto complainant was

travelling, had knocked down the 4th accused. The 4th accused had

suffered injuries. The defacto complainant sped away without stopping

the vehicle. The vehicle was followed by the 4th accused and some

others, who had witnesses the occurrence. Apprehending that they will

be caught, they had abandoned the car and ran away. The police is

blindly supporting the defacto complainant. Realising their

helplessness, the accused filed a private complaint on 2.7.2007. The

same has been referred under Section 156(3) Cr.P.C. In that the real

incident had allegedly been narrated. The police have now hurriedly

come to the conclusion that the complaint filed by the 4th accused is false

and that the complaint filed by the defacto complainant is correct. There

are too many loose ends in the prosecution version. Why the complaint

B.A.No. 4109 of 2007

3

was not filed by the defacto complainant immediately after his vehicle

was thieved and taken away by the miscreants is not revealed. The

defacto complainant was allegedly taken to the same hospital, where the

4th accused had already been admitted earlier. Pointed attention on these

aspects has not been riveted by the Investigating Officer. At any rate,

the accused had been continuing in custody for a long period of time.

They may now be enlarged on bail, submits the counsel.

3. The learned Prosecutor opposes the application on the ground that

accused 1 and 2 have questionable antecedents. The third accused

subsequently arrayed has not so far been arrested. In these circumstances

the petitioners may not be granted bail now, submits the Prosecutor.

4. I have heard the learned counsel for the petitioners and the learned

Prosecutor in detail. As my curiosity and doubts were aroused the

Prosecutor was directed to produce both the case diaries. I shall at this

stage scrupulously avoid any detailed discussion on merits about the

acceptability of the allegations raised or the credibility of the data collected.

I do find that there are many loose ends in the prosecution version urged. In

any view of the matter, I am satisfied that the petitioners can be enlarged on

bail, subject to appropriate conditions.

B.A.No. 4109 of 2007

4

5. In the result:

1) This application is allowed.

2) The petitioners shall be released on bail on the following terms

and conditions.

(a) They shall execute bonds for Rs.50,000/- (Rupees fifty thousand

only) each with two solvent sureties each for the like sum to be satisfaction

of the learned Magistrate.

(b) They shall make themselves available for interrogation before

the Investigating Officer between 10 a.m. and 12 noon on all Mondays and

Fridays for a period of three months from the date of their release.

(R. BASANT)

Judge

tm