Kerala High Court
Muhmmed Safvan vs State Of Kerala on 4 December, 2024
Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
BAIL APPL. NO. 9818 OF 2024 1
2024:KER:91316
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
WEDNESDAY, THE 4TH DAY OF DECEMBER 2024 / 13TH AGRAHAYANA, 1946
BAIL APPL. NO. 9818 OF 2024
CRIME NO.734/2024 OF Pavaratty Police Station, Thrissur
PETITIONER/S:
MUHMMED SAFVAN
AGED 22 YEARS
S/O HANEEFA, CHINNARIL HOUSE, BABY ROAD, MANATHALA
VILLAGE, CHAVAKKAD, THRISSUR, PIN - 580506
BY ADVS.
V.A.VINOD
SUHAIL M.
RESPONDENT/S:
STATE OF KERALA
REPRESENTED BY STATION HOUSE OFFICER, PAVARATTY
POLICE STATION, REPRESENTED BY PUBLIC
PROSECUTOR,HIGH COURT OF KERALA, ERNAKUALM, PIN -
682031
OTHER PRESENT:
ADV. NOUSHAD K A, SR.PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
04.12.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
BAIL APPL. NO. 9818 OF 2024 2
2024:KER:91316
P.V.KUNHIKRISHNAN, J
--------------------------------------
B.A. No. 9818 of 2024
--------------------------------------
Dated this the 4th day of December, 2024
ORDER
This Bail Application is filed under Section 483 of Bharatiya Nagarik Suraksha Sanhita.
2. Petitioner is the accused in Crime No.734/2024 of Pavaratty Police Station. The above case is registered against the petitioner alleging offences punishable under Sections 137(2) , 75, 78(1)(i), 351(1) of Bharatiya Nyaya Sanhita (for short 'BNS') and Secs.10 r/w 9(f), 9(l) and 12 r/w 11(vi) of the Protection of Children from Sexual Offences (POCSO) Act, 2012.
3. The prosecution case is that on 01.09.2024 at 12.30 noon, the accused who is the driver of the school bus of the victim minor girl aged 14 years, came to her house at BAIL APPL. NO. 9818 OF 2024 3 2024:KER:91316 Puthumanassery to give her ID card which was lost at bus and at her bed room, he forcibly kissed on her cheek and lip and took selfie of it and thereafter, in another bedroom, he laid her on bed took a selfie together. Thereafter, he threatened her showing these photographs and took her to Chavakkad Beach and pressed on breast and thus committed aggravated sexual assault on her. Thus, the accused committed the offences.
4. Heard counsel for the petitioner and the Public Prosecutor.
5. The counsel for the petitioner submitted that the petitioner is in custody from 15.10.2024. The counsel also submitted that the petitioner is ready to abide any conditions, if this Court grants him bail. The Public Prosecutor seriously opposed the bail application. The Public Prosecutor submitted that the petitioner is aged 22 and the victim in this case is aged 14. The allegation is that the petitioner trespassed into the house of the victim and committed sexual assault. It is also submitted by the Public Prosecutor that the minor girl was BAIL APPL. NO. 9818 OF 2024 4 2024:KER:91316 taken to Chavakkad beach also by the petitioner.
6. I think there is force in the argument of the Prosecutor. But the fact is that the petitioner is in custody from 15.10.2024 and indefinite incarceration may not be necessary. But, the interest of the prosecution also should be protected. In such circumstances, there can be a direction to the petitioner not to enter the jurisdictional limits of Pavaratty Police Station for a period of sixty days, except for the purpose of appearance before the investigating officer. The petitioner shall give the address of the place, where he is going to stay during the above period to the investigating officer, along with his phone number, within seven days from the date of his release.
7. Moreover, it is a well accepted principle that the bail is the rule and the jail is the exception. The Hon'ble Supreme Court in Chidambaram. P v Directorate of Enforcement [2019 (16) SCALE 870], after considering all the earlier judgments, observed that, the basic jurisprudence relating to bail remains the same inasmuch as the grant of bail BAIL APPL. NO. 9818 OF 2024 5 2024:KER:91316 is the rule and refusal is the exception so as to ensure that the accused has the opportunity of securing fair trial.
8. Moreover, in Jalaluddin Khan v. Union of India [2024 KHC 6431], the Hon'ble Supreme Court observed that:
"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 Art.21 BAIL APPL. NO. 9818 OF 2024 6 2024:KER:91316 of our Constitution." (underline supplied)
9. In Manish Sisodia v. Directorate of Enforcement [2024 KHC 6426], also the Hon'ble Supreme Court observed that:
"53. The Court further 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 our experience, we can say that 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 a 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, this 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 should recognize the principle that "bail is rule and jail is exception"."
10. Considering the dictum laid down in the above decision and considering the facts and circumstances of this case, this Bail Application is allowed with the following directions:
BAIL APPL. NO. 9818 OF 2024 7
2024:KER:91316
1. Petitioner shall be released on bail on executing a bond for Rs.50,000/- (Rupees Fifty Thousand only) with two solvent sureties each for the like sum to the satisfaction of the jurisdictional Court.
2. The petitioner shall appear before the Investigating Officer for interrogation as and when required. The petitioner shall co-operate with the investigation and shall not, directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer.
3. Petitioner shall not leave India without permission of the jurisdictional Court.
4. Petitioner shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is BAIL APPL. NO. 9818 OF 2024 8 2024:KER:91316 suspected.
5. The petitioner shall not enter the jurisdictional limits of Pavaratty Police Station.
6. If any of the above conditions are violated by the petitioner, the jurisdictional Court can cancel the bail in accordance to law, even though the bail is granted by this Court. The prosecution and the victim are at liberty to approach the jurisdictional court to cancel the bail, if there is any violation of the above conditions.
sd/-
P.V.KUNHIKRISHNAN JUDGE SKS