High Court Kerala High Court

Tomy Nathew vs State Of Kerala on 1 March, 2010

Kerala High Court
Tomy Nathew vs State Of Kerala on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 573 of 2010()


1. TOMY NATHEW, AGED 52 , S/O.MATHAI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :01/03/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 573 OF 2010
             ------------------------------------------------------
               Dated this the 1st day of March, 2010


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is accused No.1 in

Crime No.16 of 2010 of Kothamangalam Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 324, 326 and 308 read with Section 149 of

the Indian Penal Code and Sections 3(a) and 5 of the Explosive

Substances Act.

3. The prosecution case is that on 6.1.2010 at about 3 PM,

about ten persons under the leadership of the petitioner, armed with

deadly weapons and explosive substances like country bombs,

trespassed into the property belonging to Pauly Mathew, the brother

of the petitioner herein, and attacked the de facto complainant

Soman, a contractor employed by Pauly Mathew, and his workers. It

is alleged that the accused persons hurled country bombs and gunds

on the victims and assaulted them with iron rods, wooden reapers

B.A. NO. 573 OF 2010

:: 2 ::

and chopper. One Dileep Kumar, an employee, sustained fracture.

He had to undergo a surgical operation. One Venkitesh sustained

burn injuries. Two other employees, namely, Muniyandi and

Velmurugan, also sustained injuries.

4. The petitioner moved the Court of Sessions, Ernakulam

under Section 438 of the Code of Criminal Procedure. That

application was dismissed by the learned Sessions Judge as per the

order dated 25.1.2010.

5. Tomy Mathew, the petitioner herein, and Pauly Mathew are

brothers. The learned counsel for the petitioner submitted that they

and other brothers are running a resort at Kovalam under the name

and style “Somatheeram”. There are disputes among the brothers.

Several disputes are pending between the petitioner and Pauly

Mathew. In respect of an extent of 2 and odd acres at Nadukani,

within the limits of Kothamangalam Police Station, it would appear

that there is dispute between the petitioner and Pauly Mathew.

Pauly Mathew had engaged the de facto complainant, the Managing

Director of Born Builders Private Limited to construct a farm resort in

the property. The construction activities were going on. It is alleged

B.A. NO. 573 OF 2010

:: 3 ::

that the incident on 6.1.2010 occurred as a result of the rivalry

between the petitioner and Pauly Mathew.

6. Sri.C.P.Udayabhanu, the learned counsel appearing for the

petitioner, submitted that the petitioner is falsely implicated in the

case on account of the rivalry between the petitioner and Pauly

Mathew. The petitioner is the Manager of Catholic Syrian Bank.

Several disputes are pending between them. It is submitted that on

6.1.2010, while the petitioner was travelling in a car, around fifty

people intercepted the car and attacked him and forcibly took away

the car. On a petition filed by the wife of the petitioner, Crime No.23

of 2010 was registered by the Kothamangalam Police. According to

the petitioner, Crime No.16 of 2010 was registered on a false

allegation, in order to escape from the consequences of the offence

alleged in Crime No.23 of 2010.

7. The de facto complainant is represented by counsel.

Before the learned Sessions Judge also, the de facto complainant

was heard. Senior Advocate Sri.M.K.Damodaran appearing for the

de facto complainant submitted that several crimes were registered

in 2004, 2005 and 2009 against the petitioner. The Senior counsel

B.A. NO. 573 OF 2010

:: 4 ::

submitted that only to deter Pauly Mathew from constructing the

resort, the accused persons had resorted to such heinous offences

as mentioned in the First Information Statement.

8. The wife of the petitioner had filed the petition which led to

the registration of Crime No.23 of 2010, only to escape from the

offences committed by the petitioner. The claim of the petitioner that

he is the Manager of Catholic Syrian Bank is disputed by the de

facto complainant. It is stated that he is only a clerical staff in the

Catholic Syrian Bank and he is not in the habit of attending to his

duties regularly. It is also stated that the petitioner is the Secretary

of the Communist Party of India (Marxist), Kothamangalam East

Branch and he is a very influential person. Only because of his

political influence, the petitioner is not arrested so far. It was also

pointed out that the police is taking a very “mild attitude favouring the

petitioner”. It is also pointed out that the petitioner along with certain

goondas had thrown country bombs on Pauly Mathew on 12.1.2010.

9. Advocate Sri.C.P.Udayabhanu stated that there is a delay

of three days in preparing the scene mahazar. The scene mahazar

was prepared only on 9.1.2010. This itself shows that the case was

B.A. NO. 573 OF 2010

:: 5 ::

foisted against the petitioner and others. Sri.Udayabhanu also

submitted that the accident register-cum-wound certificate in respect

of Dileep Kumar shows that the fracture was occasioned as a result

of a fall while running. The counsel also submitted that Dileep

Kumar was allegedly treated in another hospital subsequently and it

is very suspicious. Only to create medical records to show that a

grave crime was committed, Dileep Kumar was shifted to another

private hospital.

10. The learned Public Prosecutor submitted that three

unexploded country bombs and one “gundu” were recovered from

the scene of occurrence. The police had recovered the Toyota

Qualis vehicle owned by the petitioner, which was found at the scene

of occurrence. The Bomb Disposal Squad came to the scene of

occurrence and diffused the unexploded bombs. Immediately after

the incident, the police sent a message to the Deputy Controller of

Explosives. Only in the presence of the experts in explosives, the

mahazar could be prepared and that was the reason why delay was

occasioned in preparing the scene mahazar. It is pointed out that

without the presence of the experts, had the police entered into the

scene of occurrence for preparing the scene mahazar, sometimes,

B.A. NO. 573 OF 2010

:: 6 ::

many material pieces of evidence would have been tampered with

or lost. Only the experts in the field could secure a proper recovery

of the incriminating articles after visiting the scene of occurrence.

The learned Public Prosecutor also submitted that the proper and

effective investigation of the case would not be affected by any

political clout which the petitioner is allegedly having. It was also

submitted by the learned Public Prosecutor that, on investigation, it

was found that the incident alleged by the wife of the petitioner, as

the de facto complainant in Crime No.23 of 2010, is false.

11. The offences alleged against the petitioner and the other

accused are grave in nature. The allegation is that the accused

persons hurled country bombs and other explosive substances and

created a situation of terror at the scene of occurrence. Thereafter,

the de facto complainant and his workers, who are not involved in

the dispute between the petitioner and Pauly Mathew, were attacked

by the accused persons with dangerous weapons. Many of them

sustained injuries. The medical records show that one Dileep Kumar

sustained fracture and he had to undergo a surgery. One Venkitesh

sustained burn injuries. Two other persons also sustained injuries.

B.A. NO. 573 OF 2010

:: 7 ::

12. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence and the allegations

levelled against the petitioner, I do not think that this is a fit case

where anticipatory bail can be granted to the petitioner. Custodial

interrogation of the petitioner may be required in the case. If

anticipatory bail is granted to the petitioner, it would adversely affect

the proper investigation of the case. I am of the view that the

petitioner is not entitled to the discretionary relief under Section 438

of the Code of Criminal Procedure.

For the aforesaid reasons, the Bail Application is dismissed.

(K.T.SANKARAN)
Judge
ahz/