High Court Kerala High Court

Sanju Muhammedali vs Circle Inspector Of Police on 27 July, 2009

Kerala High Court
Sanju Muhammedali vs Circle Inspector Of Police on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4106 of 2009()


1. SANJU MUHAMMEDALI, AGED 39 YEARS
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.C.D.JOHNY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :27/07/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 4106 OF 2009
             ------------------------------------------------------
                    Dated this the 27th July, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is accused No.1 in Crime

No.984 of 2009 of Kalamassery Police Station.

2. The offences alleged against the petitioner and the other

accused persons are under Sections 471 and 468 of the Indian

Penal Code and Section 12(1)(b) of the Passport Act.

3. On 30.6.2009, the police checked the vehicle in which the

petitioner was travelling. The police found two passports with the

petitioner. One was the original passport and the other was the one

obtained by the petitioner giving false address. The other accused

persons in the case are persons who arranged for procurement of

the second passport. The petitioner was arrested on 30.6.2009 and

he was remanded to judicial custody.

B.A. NO. 4106 OF 2009

:: 2 ::

4. The investigation is in progress. Many of the accused

persons are not arrested so far. Learned Public Prosecutor

submitted that the petitioner is involved in two other cases. One

case is registered by the Koratty Police Station in which offence

under Section 395 is alleged against the petitioner. The other case

in which the petitioner is involved is the one registered by Aluva

Police Station, in which the offences include an offence under

Section 308 of the Indian Penal Code and an offence under the Arms

Act.

5. Two passports were found from the petitioner. One is the

original passport and the other is the fake passport. There are many

cases in which persons get more than one passport showing

different address. There are agents for procuring more than one

passport in favour of the same person. The activities of such people

are to be curbed. Such cases cannot be dealt with in a casual

manner. It affects the security of the nation and the security of the

people at large. The contention of the petitioner is that as the

offence under Section 12(1)(b) of the Passport Act is bailable, the

matter should be dealt with in a liberal manner. I am not inclined to

accept this contention. It cannot be ignored that serious non-bailable

B.A. NO. 4106 OF 2009

:: 3 ::

offences are also involved in the case. The investigation of the case

is not completed. If the petitioner is released on bail, it would affect

the smooth and proper investigation of the case. The apprehension

voiced by the learned Public Prosecutor that if the petitioner is

released on bail, it is most likely that he may try to influence or

intimidate the witnesses, deserves acceptance.

For the aforesaid reasons, I am of the view that the petitioner

cannot be released on bail at this stage. The Bail Application is

accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/