High Court Kerala High Court

Rafeeq vs State Of Kerala on 1 December, 2008

Kerala High Court
Rafeeq vs State Of Kerala on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7271 of 2008()


1. RAFEEQ, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/12/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No. 7271 of 2008
                 -----------------------------------------

               Dated this the 1st December, 2008

                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 381 of the Indian

Penal Code. According to prosecution, on the allegation that

petitioner was found under suspicious circumstances with 164.35

grams of gold, he was arrested at Cherpu and a crime was

registered under Sections 41(1)(d) and 102 of the Code of Criminal

Procedure. On the basis of a confession statement made by

petitioner that the place of incident is within the limit of

Vadanappally police station, the case was transferred to the said

police station and a crime was registered under Section 381 IPC.

3. Learned counsel for petitioner submitted that petitioner is

working in a jewellery, for the past 12 years. Some difference of

opinion arose between the shop owner and petitioner for wages,

recently. When petitioner wanted to leave the employment, owner

was not prepared to allow him to leave, since he will not be in a

position to run the shop without the aid of petitioner. The owner

used to send petitioner to Cherpu with old gold ornaments to get

BA.7271/08 2

them melted, for the purpose of use in the shop. On 5.11.2008 also

he was sent with certain gold ornaments. The gold which was in

possession was not stolen article. But on the date of incident, owner

of the shop cheated de facto complainant by giving information to

the police and got him arrested, it is submitted.

4. Even according to the allegations made by de facto

complainant, petitioner was stealing small pieces of gold day-by-day

for the past two years and with these gold pieces, he had gone to

Cherpu and got them melted into gold ingot. It is submitted that the

allegations are highly improbable and petitioner is innocent.

Petitioner is in custody from 5.11.2008. Article is also recovered

and hence, he may be granted bail, it is submitted.

On hearing both sides, I find that bail can be granted to

petitioner. Hence, the following order is passed:

Petitioner shall be released on bail on his

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

sureties each for the like sum to the satisfaction of the

Magistrate Court concerned on the following

conditions:

                 i)     Petitioner shall report before the

                       investigating officer as and when

                       directed.

  BA.7271/08                      3

                ii)   Petitioner shall not influence or

                      intimidate any witness or tamper with

                      evidence or commit any witness while

                      on bail and in case of breach of this

                      condition,  bail  is  liable  to  be

                      cancelled.

     Petition is allowed.




                                 K.HEMA, JUDGE
vgs.