High Court Kerala High Court

Rafeeque vs State Of Kerala on 15 December, 2009

Kerala High Court
Rafeeque vs State Of Kerala on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7257 of 2009()


1. RAFEEQUE, AGED 38,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :15/12/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.7257 of 2009
                  ---------------------------------------------
            Dated this the 15th day of December, 2009


                               ORDER

The petitioner had filed Bail Application No.6007 of 2009

under Section 438 of the Code of Criminal Procedure for

anticipatory bail. That application was dismissed by the order

dated 27th October, 2009. The present Bail Application, namely,

Bail Application No.7257 of 2009 is filed by the petitioner for the

same relief.

2. For the sake of convenience, the order dated 27th

October, 2009 in Bail Application No.6007 of 2009 is extracted

below:

“This is an application for anticipatory bail

under Section 438 of the Code of Criminal

Procedure. The petitioner is accused No.1 in

Crime No.172 of 2009 of Melukavu Police

Station, Kottayam District.

2. The offences alleged against the

petitioner are under Sections 353 and 341 read

with Section 34 of the Indian Penal Code.

3. On 4.7.2009 at 4.30 A.M., the

Intelligence Officer (IB), Intelligence Squad of

BA No.7257/2009 2

the Commercial Taxes Department, Thodupuzha

and the inspectors were conducting vehicle

checking at Muttom. A Tata mini lorry bearing

registration No.KL9Q 8040 was directed to be

stopped. It is stated that the lorry was having

full load of live chicken. The driver of the

vehicle did not stop. He drove the vehicle in

high speed towards Melukavu direction. The

officers of the Commercial Taxes informed the

Melukavu Police Station over phone. Some

police men tried to intercept the mini lorry.

But, the mini lorry was not stopped. The road

was a Ghat road and one side of the road, it was

deep valley. Another vehicle, namely, a

Mahindra Scorpio jeep bearing registration

No.KL07AX 837 overtook the department

vehicle. Thereafter, the Scorpio jeep was driven

in a zigzag manner so as to prevent the

department jeep from overtaking the mini lorry.

The mini lorry could thus escape from the

inspection by the officers of the Commercial

Taxes Department.

4. The allegation is that the petitioner

was driving the mini lorry. On 7.7.2009, the

Intelligence Officer (IB), Commercial Taxes,

Idukki at Thodupuzha submitted a detailed

petition to the Station House Officer, Melukavu

BA No.7257/2009 3

Police Station. The F.I.R. Was registered only

on 13.9.2009.

When a serious allegation is raised

involving offence under Section 353 by the

Commercial Taxes Officer and the grievance is

put in writing, normally there should not be any

delay to register the F.I.R. In the present case,

even before filing the petition, when driver of

the mini lorry was trying to escape, information

was given to the police. The police personnel of

Melukavu Police Station tried to intercept the

vehicle. That means, the police officers were

also aware of the incident. Even without a

petition from the officers of the Commercial

Taxes Department, the police could register a

crime. Why such delay was occasioned is a

matter to be explained by the Sub Inspector of

Police, Melukavu. A report shall be filed by the

Sub Inspector of Police, Melukavu Police

Station within a period of two weeks.

From the facts narrated above, it is clear

that the petitioner is not entitled to the

discretionary remedy under Section 438 of the

Code of Criminal Procedure. The prosecution

case is that the petitioner was driving the lorry.

The discretionary relief under Section 438 of

Crl.P.C., if granted in favour of the petitioner, it

BA No.7257/2009 4

would adversely affect the proper investigation

of the case.

For the aforesaid reasons, the Bail

Application is dismissed. However, the Bail

Application shall be posted after two weeks for

getting the report from the Sub Inspector of

Police, Melukavu Police Station.”

There are no compelling circumstances or change of

circumstances warranting the consideration of the matter afresh.

It is not proper to entertain a second application for bail in the

facts and circumstances of the case.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl