High Court Kerala High Court

Suresh vs State Of Kerala on 25 July, 2008

Kerala High Court
Suresh vs State Of Kerala on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4676 of 2008()


1. SURESH, S/O. MOHANAN,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE

                For Petitioner  :SRI.M.SHYJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/07/2008

 O R D E R
                              K.HEMA, J.
                    ------------------------------
                       B.A. No.4676 OF 2008
                    ------------------------------
                Dated this the 25th day of July, 2008


                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 120B, 143, 147,

148, 449, 324, 326, 307, 302, 427, 201 read with Section 149 IPC,

Sections 3 and 4 of Explosive Substances Act and Section 27 of

Arms Act. According to the prosecution, petitioner along with other

accused formed an unlawful assembly armed with deadly weapons

and with a common object of commit murder and other offences

trespassed into a cassette shop run by the deceased Ajeesh and

caused fatal injuries to him on 06.03.2006 and he succumbed to

the said injuries. A crime was registered against the petitioner and

others (total 11 accused) on the basis of a statement given by an

eye witness. After inflicting the injuries, the accused destroyed the

cassette shop and also the provision shop of the father of the

deceased by throwing bomb.

3. Learned counsel for the petitioner submitted that though

the petitioner was available in the locality and he is an auto

rickshaw driver by profession and the incident allegedly occurred as

B.A.4676/2008
2

early as on 06.03.2006, he was not arrested until after 2 = years.

He was arrested only on 11.05.2008. According to him the

petitioner was not named in the F.I.R. but another person was

shown as the accused but later the petitioner was implicated in the

offence as 6th accused. It is also submitted that the 4th accused was

granted bail by this Court as per the order dated 30.05.2008 in

B.A.No.3323/2008. It is also submitted that charge sheet has

already been laid and the trail is going on, and the case against the

other accused were tried, and Accused Nos.8, 10 and 11 were

acquitted. In such circumstances, the petitioner prays that he may

be granted bail.

4. This petition is vehemently opposed. Learned Director

General of Prosecution submitted that the manner in which the

offence is committed, shocked the conscience of the public. This

happened in the broad day light. Eleven persons trespassed into the

shop of the deceased Ajeesh armed with deadly weapons,

committed various offences and they also destroyed the shop of the

deceased as well as his father by throwing bombs. Thereafter

accused Nos.1, 4 and 6 were absconding. They could not be

arrested for about 2 = years. They were arrested only recently on

B.A.4676/2008
3

11.05.2008. The trial against the co-accused is over except accused

Nos.8, 10 and 11 and other accused were convicted. But, the case

against the absconding accused could not be proceeded with.

5. It is also submitted that the 4th accused obtained an

order from this Court by making false representations and

suppressing material facts. Reference was made to Order in

B.A.No.3323/2008, it is pointed out that the said petition was filed

by the 4th accused, suppressing the fact that the offence include

offence under Section 302 IPC. It was also alleged in that petition

that the 4th accused was arrested as early as on 06.05.2008, but he

was arrested only on 11.05.2008. The respondent is taking steps to

cancel the bail which was fraudulently obtained from this Court and

hence, it was submitted that granting of bail to the 4th accused may

not be made a ground to grant bail to the petitioner.

6. The 4th accused as well as the petitioner and the 1st

accused were absconding for a long period and non bailable

warrants were issued from the Court. Learned D.G.P. also submitted

that if the petitioner is released on bail, it will not be possible to

arrest the 1st accused who is still absconding, and it is likely that the

petitioner will tamper with evidence by influencing or threatening

B.A.4676/2008
4

witnesses.

On hearing both sides I am satisfied that it may not be fit to

grant bail to the petitioner at this stage, taking into consideration

the various submissions made by the learned D.G.P. The fact that

the 4th accused was granted bail cannot be made a ground to grant

bail to the petitioner, in the peculiar facts of this case, especially

since learned D.G.P. submitted that steps are being taken to cancel

his bail. The fact that the petitioner requires treatment also, in such

circumstances, does not persuade me to grant bail to him, since

arrangements for treatment can be made available to him even

during detention.

The petition is dismissed.

K.HEMA, JUDGE

pac