High Court Kerala High Court

Sarafudheen vs State Of Kerala/Sub Inspector Of … on 29 August, 2008

Kerala High Court
Sarafudheen vs State Of Kerala/Sub Inspector Of … on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5414 of 2008()


1. SARAFUDHEEN, S/O. KUNHIMOIDEENKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA/SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/08/2008

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                     B.A.No. 5414 of 2008
               -----------------------------------------

            Dated this the 29th         August, 2008

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 353 and 308

read with 34 of Indian Penal Code and 4(1)(a) read with 21(1)

(b) of the Minor Mineral Development Regulation Act.

According to prosecution, petitioner, who is the first accused,

was transporting sand illegally in a vehicle, without licence

and forest officials followed him in a vehicle to detect the

crime. The petitioner applied sudden brake in such a way to

cause an accident and endanger human life. After stopping the

vehicle, the petitioner ran away. But the cleaner, who was

present in the vehicle, was arrested from the spot and he is the

second accused in the case. The incident occurred on 6.8.2008

and the petitioner could not be arrested so far.

3. Learned counsel for petitioner submitted that the

petitioner is innocent of the allegations made. The second

accused alone was arrested from the spot. After his arrest,

police insisted that the vehicle must be produced and one

BA.5414/08 2

Haneefa produced the vehicle before the police and he also

informed the police that the petitioner was driving the vehicle

at the relevant time and that is how the petitioner is made an

accused. He is absolutely innocent of the allegations made.

4. This petition is opposed. Learned Public Prosecutor

submitted that the petitioner was engaged in illegal sand

mining and the de facto complainant identified the petitioner,

who ran away. His identity is revealed and in a case of this

nature, it is not proper to grant anticipatory bail. It cannot be

said that petitioner is implicated only because of the statement

made by the owner of the vehicle.

5. On hearing both sides, I am satisfied that in the nature

of the allegations made against the petitioner, it is not proper

to grant anticipatory bail. The petitioner could not be arrested

so far and he will be required for interrogation.

Petition is dismissed.

K.HEMA, JUDGE
vgs.