Citation : 2024 Latest Caselaw 29710 Ker
Judgement Date : 22 October, 2024
2024:KER:78274
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
TUESDAY, THE 22ND DAY OF OCTOBER 2024 / 30TH ASWINA, 1946
BAIL APPL. NO. 7283 OF 2024
CRIME NO.886/2024 OF THOPPUMPADY POLICE STATION, ERNAKULAM
PETITIONER:
BADUSHA IQBAL,
AGED 28 YEARS
RESIDING AT KANDHATHIL PARAMBILL HOUSE,
KADHEABHAGHAM, PALLURUTHY, KOCHI.682006
BY ADV R.NIKHIL
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 THE STATION HOUSE OFFICER, THOPPUMPADY POLICE
STATION,
THOPPUMPADY, REPRESENTED BY PUBLIC PROSECUTOR,HIGH
COURT OF KERALA-682031
OTHER PRESENT:
SR PP SMT SETHA S
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
22.10.2024, ALONG WITH BAIL APPL..7528/2024, THE COURT ON THE
SAME DAY PASSED THE FOLLOWING:
B.A.Nos.7283 & 7528/2024
-:2:-
2024:KER:78274
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
TUESDAY, THE 22ND DAY OF OCTOBER 2024 / 30TH ASWINA, 1946
BAIL APPL. NO. 7528 OF 2024
CRIME NO.886/2024 OF THOPPUMPADY POLICE STATION, ERNAKULAM
PETITIONER:
AFZER A,
AGED 32 YEARS
S/O ASHRAF, H.NO. 23/904 A, NIKARTHIL PARAMBU,
THANGAL NAGAR, PALLURUTHY, P.O, KOCHI KERALA, PIN -
682006
BY ADVS.ANIL K.MUHAMED
B.S.SURAJ KRISHNA
KRISHNAKUMAR G.
AJIN SALAM
MUHAMMED AFRIN NUHMAN T.T.
RESPONDENT:
STATE OF KERALA,
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
OTHER PRESENT:
SR PP SRI C S HRITHWIK
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
22.10.2024, ALONG WITH BAIL APPL..7283/2024, THE COURT ON THE
SAME DAY PASSED THE FOLLOWING:
B.A.Nos.7283 & 7528/2024
-:3:-
2024:KER:78274
COMMON ORDER
Dated this the 22nd day of October,2024
The applications are filed under Section 483 of
the Bharatiya Nagarik Suraksha Sanhita, 2023, by the
accused Nos.1 & 2 in Crime No. 886/2024 of the
Thoppumpady Police Station, Ernakulam, which is
registered against them for allegedly committing the
offences punishable under Sections 370 and 420 read
with Section 34 of the Indian Penal Code, 1860 (in
short, 'IPC'). The first petitioner was arrested on
07.08.2024, and the second petitioner was arrested on
09.08.2024. Since the two cases arise out of the same
crime, they are consolidated, jointly heard, and are
being disposed of by this common order.
2. The prosecution case, in brief, is that: the
accused, in furtherance of their common intention,
represented to be working as agents of the Chinese B.A.Nos.7283 & 7528/2024
2024:KER:78274
company named, Yinglong in Lavos. Accordingly, they
offered a job to the first informant at Lovos, and, on
14.05.2024, the first accused received Rs.50,000/- from
the first informant. As per the instructions of the
accused Nos.2 & 3, the first informant and five others
were sold to a Chinese company for Rs.4,00,000/-.
After the first informant and five others went to Lavos,
they were mentally and physically harassed and made
to live in inhuman conditions. Thus, the accused have
committed the above offences.
3. Heard; Sri. R.Nikhil and Sri.Anil K.Muhamed,
the learned counsel appearing for the petitioners and
Sri. C. S. Hrithwik and Smt. Seetha S., the learned
Senior Public Prosecutors.
4. The learned counsel for the petitioners
submitted that the petitioners are totally innocent of
the accusations levelled against them. There is no B.A.Nos.7283 & 7528/2024
2024:KER:78274
material to substantiate that the petitioners have
committed the above offences. The Investigating
Officer has deliberately incorporated Section 370 of
the IPC to see that the petitioners are arrested and
incarcerated. In any given case, the petitioners have
been in judicial custody for the last more than 70 days,
the investigation in the case is practically complete,
and recovery has been effected. The petitioners have
no criminal antecedents in respect of a similar offence.
Hence, the applications may be allowed.
5. The learned Public Prosecutors opposed the
applications. The Investigating Officer has filed bail
objection reports, inter-alia, contending that there is
one crime registered against the first accused and four
crimes registered against the second accused. If the
petitioners are enlarged on bail, there is every
likelihood of them intimidating the witnesses and B.A.Nos.7283 & 7528/2024
2024:KER:78274
tampering with evidence. Hence, the applications may
be dismissed.
6. The prosecution allegation is that, the
petitioners had induced the first informant and five
others to pay them Rs.50,000/- each on the assurance
of securing employments in Lavos. However, the
accused took the six persons to Lavos and sold them to
a Chinese company for Rs.4,00,000/- each, who made
them do illegal activities and live in inhuman
conditions. The fact remains that the petitioners have
been in judicial custody for the last more than 70 days,
the investigation in the case is practically complete,
and recovery has been effected. Furthermore, I find
that the antecedents alleged against the petitioners are
all for minor offences and not for a offence under
Section 370 of the IPC.
7. Recently, in Manish Sisodia v. Directorate B.A.Nos.7283 & 7528/2024
2024:KER:78274
of Enforcement [2024 INSC 595] the Honourable
Supreme Court has observed that, over a period of
time, the trial courts and the High Courts have
forgotten a very well-settled principle of law that bail is
not to be withheld as a punishment. From its
experience, it appears that the trial courts and the
High Courts attempt to play safe in matters of grant of
bail. The principle that bail is the rule and refusal is an
exception is, at times, followed in breach. On account
of non-grant of bail even in straight forward open and
shut cases, the Honourable Supreme Court is flooded
with huge number of bail petitions thereby adding to
the huge pendency. It is high time that the trial courts
and the High Courts recognize the principle that "bail
is the rule and jail is an exception.
8. Similarly, in Jalaluddin Khan v Union of
India [2024 INSC 604] has observed in the following B.A.Nos.7283 & 7528/2024
2024:KER:78274
lines:
"21. Before we part with the Judgment, we must mention here that the Special Court and the High Court did not consider the material in the charge sheet objectively. Perhaps the focus was more on the activities of PFI, and therefore, the appellant's case could not be properly appreciated. When a case is made out for a grant of bail, the Courts should not have any hesitation in granting bail. The allegations of the prosecution may be very serious. But, the duty of the Courts is to consider the case for grant of bail in accordance with the law. "Bail is the rule and jail is an exception" is a settled law. Even in a case like the present case where there are stringent conditions for the grant of bail in the relevant statutes, the same rule holds good with only modification that the bail can be granted if the conditions in the statute are satisfied. The rule also means that once a case is made out for the grant of bail, the Court cannot decline to grant bail. If the Courts start denying bail in deserving cases, it will be a violation of the
rights guaranteed under Article 21 of our Constitution."
9. After bestowing my anxious consideration to
the facts, the rival submissions made across the Bar,
and the materials placed on record, particularly on
considering the fact that the petitioners have been in B.A.Nos.7283 & 7528/2024
2024:KER:78274
judicial custody for the last more than 70 days, that the
investigation in the case is practically complete, and
recovery has been effected, I am of the view that the
petitioners' further detention is unnecessary. Hence, I
am inclined to allow the bail applications.
In the result, the applications are allowed, by
directing the petitioners to be released on bail on them
executing a bond for Rs.1,00,000/- (Rupees One lakh
only) each with two solvent sureties each for the like
sum, to the satisfaction of the court having jurisdiction,
which shall be subject to the following conditions:
(i) The petitioners shall appear before the Investigating Officer every second and fourth Saturday between 9 a.m. and 11 a.m till the charge-sheet is filed. After the filing of the charge-sheet, they shall appear before the Investigating Officer on every third Saturday between 9 a.m. and 11 a.m till the conclusion of B.A.Nos.7283 & 7528/2024
2024:KER:78274
the trial in Crime No.886/2024;
(ii) The petitioners shall not directly or indirectly make any inducement, threat or procure to any person acquainted with the facts of the case so as to dissuade them from disclosing such facts to the court or to any Police Officer or tamper with the evidence in any manner, whatsoever;
(iii)The petitioners shall not commit any offence while they are on bail;
(iv) The petitioners shall surrender their passports, if any, before the court below at the time of execution of the bond. If they have no passport, they shall file an affidavit to the effect before the court below on the date of execution of the bond;
(v) In case of violation of any of the conditions mentioned above, the jurisdictional court shall be empowered to consider the application for cancellation of bail, if any filed, and pass orders B.A.Nos.7283 & 7528/2024
2024:KER:78274
on the same, in accordance with law.
(vi) Applications for deletion/modification of the bail conditions shall be moved and entertained by the jurisdictional court.
(vii) Needless to mention, it would be well within the powers of the Investigating Officer to investigate the matter and, if necessary, to effect recoveries on the information, if any, given by the petitioners even while the petitioners are on bail as laid down by the Hon'ble Supreme Court in Sushila Aggarwal v. State(NCT of Delhi) and Anr.[2020 (1) KHC 663].
Sd/-
C.S.DIAS,JUDGE
DST/22.10.24 //True copy//
P.A. To Judge
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!