High Court Kerala High Court

Sabir.P.B vs State Of Kerala (S.H.O. Crime No on 23 January, 2009

Kerala High Court
Sabir.P.B vs State Of Kerala (S.H.O. Crime No on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 66 of 2009()


1. SABIR.P.B, S/O. BUHARI,
                      ...  Petitioner
2. ANAS.P.K., S/O.KUNHIMUHAMMAD P.H

                        Vs



1. STATE OF KERALA (S.H.O. CRIME NO, 356/08
                       ...       Respondent

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/01/2009

 O R D E R
                          K.HEMA, J.
                     ---------------------------
                     B.A. No.66 OF 2009
                     ---------------------------
            Dated this the 23rd day of January, 2009


                           O R D E R

This petition is for bail.

2. The alleged offences are under Sections 3 read with

13(2), 18, 19, 38, 39 of Unlawful Activities (Prevention) and

Sections 120(B), 121, 121(A) and 124(A) of I.P.C. Petitioners

are accused nos.16 and 17, who have voluntarily harbored and

concealed fifteenth accused knowing that such person is a

terrorist. They have also conspired with other accused to

commit certain offences under the Unlawful Activities

(Prevention) Act, 1967 (for short “the Act”).

3. Fifteenth accused is a person, who has escaped from

the encounter in Kashmir and on reaching Kerala, accused

nos.16 and 17 harbored him at Permbavoor and made

arrangements for him to stay in a mosque situated in an

interior place. They also helped him to be hospitalised in

another name ‘Anoop’. They destroyed the identity card for the

purpose of destroying evidence and also obtained a job for

him. But when identity card was insisted, fifteenth accused left

B.A.No.66 of 2009
2

the job. Phone call details of accused nos.16 and 17 show that

they have made frequent calls to the prime offender in this

case. They have thus, taken part in the unlawful terrorist

activities.

4. Learned counsel for petitioners submitted that the

details in the remand report will not disclose that they have

committed offence under Section 19 of the Act. It is only stated

therein that they have helped fifteenth accused to get

treatment in a hospital and also made arrangements to stay in

a mosque. But, strictly speaking, such type of help will not

constitute offence under Section 19 of the Act, as per law, it is

submitted. The term “harboring” connotes something more

than this. It is also pointed out that first accused, who is the

prime offender in the case was granted bail. He is the sole

accused in the F.I.R. which was suo moto registered by the

Sub Inspector. Having released first accused, there is no point

in detaining petitioners, who have only lessor role in the

offence, it is submitted.

5. Petitioners were arrested on 05.12.2008 and they are

in custody for the past 48 days. Their detention is not required

B.A.No.66 of 2009
3

since the charge sheet is already laid, it is contended.

Petitioners are prepared to abide by any condition imposed by

this court and they will co-operate with the trial. Hence, bail

may be granted, it is submitted.

6. This petition is strongly opposed. Learned Public

Prosecutor submitted that accused nos.16 and 17 have

significant role in the offence. They have harbored a terrorist,

who is the fifteenth accused, who escaped from an encounter

in Kashmir. Four other persons who were in his company died

in the encounter who are arrayed as accused in this case as

accused nos.7 to 10. It is submitted that these persons have

been frequently attending religious classes. They knowingly

made all arrangements for the fifteenth accused and concealed

him knowing that he is a terrorist.

7. There is ample evidence in the case diary, which is

produced before this court, to reveal their active role in the

offence and the acts committed by them would clearly

constitute offence under Section 19 of the Act, it is submitted.

Even the phone call details are taken and petitioners have no

explanation for such calls being made to the prime offenders,

B.A.No.66 of 2009
4

who are the terrorists. The identity card was caused to be

destroyed by petitioners knowing the nature of the

involvement of fifteenth accused in the crime. There are

several witnesses, who have clearly stated about petitioners’

role in the offence and if petitioners are released on bail, it is

likely that they will influence or intimidate such witnesses and

they will also abscond and it will adversely affect the trial. It is

true that first accused was released on bail but, it was only bail

by default, since the charge sheet could not be filed in time,

within 90 days. The investigation in this case is spread over

not only in Kerala but in other States also, and necessarily, it

had taken some time and for the sole reason that first accused

was granted bail, petitioners may not be granted bail. They are

not entitled for bail by default, since the charge sheet is

already been submitted.

On hearing both sides and on going through the case

diary, I am prima facie satisfied of the nature of involvement of

the petitioners in the offence. The charge sheet is already laid

and I also find that there are certain witnesses who have

spoken against petitioners and if petitioners are released on

B.A.No.66 of 2009
5

bail, it is likely that they will be influenced or intimidated, in

which event, the trial will be adversely affected. It is also likely

that petitioners may abscond. Considering the nature of the

allegations made and taking into account the nature of

activities, which they are allegedly engaged in, it is likely that

in all probabilities, they will abscond if they are released on

bail and they will not be available for trial. For all these

reasons, I am not inclined to grant bail to petitioners at this

stage.

The petition is dismissed.

K.HEMA, JUDGE

pac