High Court Kerala High Court

Sunilkumar @ Sudhevan vs State Of Kerala on 1 September, 2008

Kerala High Court
Sunilkumar @ Sudhevan vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5265 of 2008()


1. SUNILKUMAR @ SUDHEVAN, 42 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ASST.
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/09/2008

 O R D E R
                               K. HEMA, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 5265 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 1st day of September,2008

                                 O R D E R

Application for anticipatory bail.

2. The alleged offence is under section 55(a) of the Abkari

Act and sections 465, 468, 471 and 34 IPC. According to the

prosecution, on 4-9-2002 police seized a lorry from the property

owned by the 1st accused and huge quantity of spirit from the

lorry. Case of the prosecution is that accused 1 to 6 have

committed the offence and they were in possession of the spirit

etc.

3. Learned counsel for the petitioner submitted that

petitioner was implicated in the offence, only as per charge sheet

laid on 10-11-2007 i.e, after five years of the incident. Even as per

the charge sheet submitted before the court, no material is

available to implicate petitioner with the crime. None of the

witnesses cited by the prosecution implicated petitioner. Learned

counsel for petitioner also submitted that petitioner is falsely

BA 5265/08 -2-

implicated in various other crimes also, with a view to help other

abkari contractors. Petitioner filed a writ petition before this Court

in connection with proceedings initiated only against petitioner’s

property for recovery of kist arrears, avoiding other contractors.

Petitioner has nothing to do with the alleged offence and the

property from where the lorry was seized belonged to a totally

different person and the lorry also did not belong to petitioner.

Petitioner has absolutely nothing to do with the lorry in any

capacity.

4. The application is opposed. Learned Public Prosecutor

submitted that petitioner is involved in other crimes also.

Sidharthan who was a witness referred to the presence of

petitioner at the scene, as revealed from the case diary but he

conceded that the said person is not cited as a witness in the

charge sheet. Learned Public Prosecutor also submitted that

petitioner was shown as an absconding accused, and a warrant is

pending against him. Therefore, it may not be proper to grant

anticipatory bail to petitioner, especially in an offence of this

nature, involving huge quantity of spirit, it is submitted.

5. Learned counsel for the petitioner submitted that

petitioner was not aware that he was made an accused in the

BA 5265/08 -3-

crime. He was very much available at his house and he is running

a hotel also. Petitioner is deliberately shown as absconding

accused and he came to know about the pendency of the case

recently, through the counsel. Petitioner is, therefore,

apprehending arrest in a non bailable offence and hence he prays

for anticipatory bail.

6. On hearing both sides, it is clear, as conceded by

learned Public Prosecutor that though crime was registered on 4-

9-2002, the name of the petitioner was implicated only as per

report dated 12-10-2007, which is filed after five years of the

incident and one month prior to the filing of the charge sheet. It is

also conceded that the only witness who referred to the

petitioner at the scene was not cited as a witness. As per the

records submitted before the trial court, none of the witnesses

incriminated petitioner. In the above circumstances, I find it just

and proper to grant anticipatory bail to the petitioner.

7. In the result, the following order is passed:-

Petitioner shall surrender before the committal

court within seven days from today and and if

any bail application is filed, petitioner shall be

released on bail on his executing a bond for Rs.

BA 5265/08 -4-

25,000/- with two solvent sureties each for the

like amount to the satisfaction of the learned

Magistrate on condition that he will not commit

any offence while on bail.

The application is allowed as above.

K. HEMA, JUDGE.

mn.