High Court Kerala High Court

Sulan Sukumaran vs State Of Kerala on 7 March, 2008

Kerala High Court
Sulan Sukumaran vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1396 of 2008()


1. SULAN SUKUMARAN, AGED 45 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.1396 of 2008
                    ----------------------------------------
           Dated this the 7th day of March 2008

                               O R D E R

Application for anticipatory bail. The petitioner is the

second accused. He faces allegations in a crime registered

under the Kerala Abkari Act. The crux of the allegations against

the petitioner is that contraband liquor – 10 litres of arrack was

allegedly seized from the premises occupied by the first accused,

who is the wife of the petitioner herein.

2. The petitioner has a case that he is employed and

residing permanently in Mumbai and at the relevant time – the

detection was made on 12/11/2007 – he, consequent to

estrangement with his wife, was residing at Mumbai and worked

there. The petitioner has no responsibility whatsoever for

whatever activities his estranged wife is carrying on in her

present residence which is not frequented by the petitioner at

all. In these circumstances, it is prayed that anticipatory bail

may be granted to the petitioner.

3. The learned Public Prosecutor submits that the

investigation is already complete. Final report has already been

filed arraying the petitioner as well as his wife as accused 2 and

1 respectively. C.P.No.232/07 has been registered before the

B.A.No.1396/08 2

learned Magistrate. The petitioner may be directed to surrender

before the learned Magistrate and seek regular bail, submits the

learned Public Prosecutor.

2. The learned counsel for the petitioner relying on the

decision in Bharat Chaudhary v. State of Bihar [AIR 2003 SC

4662] contends that notwithstanding the fact that the

apprehending arrest was in execution of the process issued by

the court, the petitioner is entitled in the peculiar facts and

circumstances of this case for grant of anticipatory bail. The

learned counsel for the petitioner submits that the prosecution

does not even have an allegation that the petitioner was present

on the date of the incident or any time in the recent past at the

house of his wife as to justify the allegation that the wife was

keeping possession of the articles jointly with him and with the

conscious culpable mental state of the petitioner.

3. The learned Public Prosecutor was requested to

explain to this court the specific circumstances, if any, which can

indicate that the petitioner had constructive joint possession

over the articles kept in the house and also to submit whether

there is anything to show that on the relevant day or any anterior

recent past the petitioner was present at the place where the

recovery was made.

B.A.No.1396/08 3

4. The learned Public Prosecutor fairly submits that

except the allegation that the house is occupied by the

petitioner’s wife and certain statements have been made by her

implicating the petitioner, there is no other evidence whatsoever

to drive home the guilt of the petitioner.

5. Having rendered my anxious consideration to all the

relevant inputs, I am persuaded to agree that directions under

Section 438 Cr.P.C can be issued in favour of the petitioner.

Appropriate directions for a proper completion of the

investigation can be issued in the interests of a proper

investigation.

6. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioner.

i) Petitioner shall on or before 17/3/2008 appear before

the learned Magistrate having jurisdiction. The learned

Magistrate shall release the petitioner on bail on condition that:

(a) He executes a bond for Rs.25,000/-(Rupees twenty

five thousand only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate.

(b) He shall make himself available for interrogation

before the investigating officer as and when directed by the

B.A.No.1396/08 4

investigating officer in writing to do so.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioner and deal with him in accordance with law,

as if these directions were not issued at all.

(iv) If he were arrested prior to 17/03/2008, he shall be

released from custody on his executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

17/03/2008.

(R.BASANT, JUDGE)
jsr

B.A.No.1396/08 5

B.A.No.1396/08 6

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007