High Court Kerala High Court

Velayudhan vs The Sub Inspector Of Police on 10 August, 2007

Kerala High Court
Velayudhan vs The Sub Inspector Of Police on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4822 of 2007()


1. VELAYUDHAN, S/O. AMBATTU PARAMBIL RAJAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/08/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No. 4822 of 2007
                       -------------------------------------
               Dated this the 10th day of August, 2007

                                   ORDER

Application for regular bail. The petitioner faces allegations

under the Kerala Abkari Act. 910 litres of spirit in 37 containers were

allegedly recovered from the terrace of a deserted house. The

petitioner is not the owner of the house. He is not the lessee or

licencee of the house. Allegation is made that the petitioner was

responsible for possession of the contraband liquor in the terrace of

that house. The crime was registered on 28.06.07. Seizure was

effected on that date and the F.I.R was registered. In the seizure

mahazar and the F.I.R, there is no unambiguous indication to suggest

that the petitioner was responsible for the commission of the crime.

The petitioner has criminal antecedents. He is involved in a couple of

cases under the Kerala Abkari Act. On receipt of discreet prior

information that the petitioner had stocked the articles in an

unoccupied house, the police party had gone to the scene of the crime

and effected the seizure. There was a maid who was put in charge of

the house. She had the keys of the house with her. She was unable

to explain how the contraband articles were found in the terrace of the

house. But she revealed that the petitioner was often seen in the

B.A.No. 4822 of 2007 2

premises. Despite her objection, the petitioner comes to the

compound of the house in question. There was some gruesome death

in that house and therefore that offered a convenient place of hiding

for whoever was responsible for keeping the articles there.

2. The owner of the house does not specifically connect the

petitioner. The housemaid only asserts that the petitioner was often

found there without valid explanation. The police had received

discreet prior information that the petitioner was keeping contraband

articles in that premises. In fact seizure mahasar shows that the

search of the entire house did not reveal the presence of any

contraband articles and it so happened that the necessity to inspect

the terrace was felt. The petitioner has criminal antecedents also.

3. The learned counsel for the petitioner submits that these

indications are totally insufficient to attract culpability or even to justify

the continued detention of the petitioner. It is prayed that the

petitioner may now be enlarged on bail.

4. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the investigation is not

complete. In a serious crime like the instant one, investigator must be

given reasonable further time to complete the investigation. The

evidence collected so far may not be sufficient to come to a final

B.A.No. 4822 of 2007 3

conclusion of guilt against the petitioner. But very strong suspicion is

aroused and the needle of suspicion certainly and definitely is pointed

at the petitioner. This is not the occasion for courts to weigh the

materials collected in golden scales. Adequate opportunity must be

given to the investigator to work on the clues that are available and

conduct and a complete and proper investigation. The learned Public

Prosecutor points out that under Section 41 A of the Kerala Abkari

Act, the petitioner is not entitled to be enlarged on bail.

5. I shall scrupulously avoid any detailed discussion on merits

about the acceptability of the allegations and the quality of the data

collected. As rightly pointed out by the learned Public Prosecutor in

the wake of opposition by the learned Public Prosecutor, bail can be

granted to the petitioner only if the petitioner is in a position to instill

in the mind of the Court the twin satisfactions contemplated under

Section 41 A of the Kerala Abkari Act. Having rendered my very

anxious consideration to all the relevant inputs, I am unable to

conclude that either of such satisfactions can be entertained at this

stage. I am satisfied that the investigator must be given reasonable

further time to complete the investigation.

6. This application for regular bail is, in these circumstances,

dismissed, but with the observation that the petitioner shall be at

B.A.No. 4822 of 2007 4

liberty to move the learned Sessions Judge or this Court for bail again

at a later stage of the investigation – not, at any rate, prior to

24.08.07. The investigator must in the meantime make every

endeavour to complete the investigation.

(R.BASANT, JUDGE)
rtr/-