Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

Kerala High Court

Sayyad S.A vs State Of Kerala on 23 July, 2025

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

B.A. No.7686/25                      1

                                                            2025:KER:54411

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                  THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

        WEDNESDAY, THE 23RD DAY OF JULY 2025 / 1ST SRAVANA, 1947

                           BAIL APPL. NO. 7686 OF 2025

            CRIME NO.389/2025 OF KUMBLA POLICE STATION, KASARGOD

           AGAINST THE ORDER DATED 30.05.2025 IN Bail Appl. NO.6912 OF

2025 OF HIGH COURT OF KERALA

PETITIONER/ACCUSED NO.2:

                  SAYYAD S.A
                  AGED 28 YEARS, S/O ABOOBACKER,
                  SEEGAMOOLA HOUSE,
                  OLAKKUNNU CHALLANKAYAM,
                  DHARMATHADUKKA, BADOOR GRAMAM,
                  KASARAGOD DISTRICT, PIN - 671324


                  BY ADVS.
                  SRI.K.MOHAMMED RAFEEQ
                  SRI.BIBIN MATHEW
                  SMT.VISHNUMAYA ANANDAN
                  SHRI.SONYMON ANTONY
                  SMT.SHIFANA M.
                  SRI.ABHIJITH P.A.
                  SRI.P.M.MATHEW
                  SRI.AMARNATH R LAL
                  SHRI.SANALDEV E.P.




RESPONDENTS/STATE AND COMPLAINANT:

       1          STATE OF KERALA
                  REPRESENTED BY PUBLIC PROSECUTOR,
                  HIGH COURT OF KERALA,
                  ERNAKULAM DISTRICT, PIN - 682031

       2          STATION HOUSE OFFICER
                  KUMBALA POLICE STATION,
 B.A. No.7686/25                        2

                                                                  2025:KER:54411

                  KASARAGOD DISTRICT, PIN - 671321


                  SRI. NOUSHAD K. A., PUBLIC PROSECUTOR


       THIS       BAIL   APPLICATION   HAVING   COME   UP   FOR   ADMISSION   ON
08.07.2025, THE COURT ON 23.07.2025 DELIVERED THE FOLLOWING:
 B.A. No.7686/25                    3

                                                             2025:KER:54411




                                                                 "C.R"


                       BECHU KURIAN THOMAS, J.
                       --------------------------------
                           B.A. No.7686 of 2025
                       ---------------------------------
                     Dated this the 23rd day of July, 2025


                                   ORDER

Petitioner seeks regular bail under section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023.

2. Petitioner is the 2nd accused in Crime No.389 of 2025 of Kumbala Police Station, Kasaragod registered alleging offences punishable under sections 126(2), 115(2), 137(2), 310(2) and 351 of the Bharatiya Nyaya Sanhita, 2023 (for short 'BNS').

3. The prosecution alleges that, on 06.05.2025 at around 2.30 p.m., accused wrongfully restrained the defacto complainant and abducted him and compelled him to transfer 20,743 US dollars, which is equivalent to Rs.18,46,727/- and thereby committed the offence of dacoity. Petitioner was arrested on 08.05.2025 and he has been in custody since then.

4. Sri. K. Mohammed Rafeeq, the learned counsel for the petitioner contended that the prosecution allegations are false and that no such B.A. No.7686/25 4 2025:KER:54411 incident as alleged had occurred. It was further submitted that since the petitioner was remanded to custody on 08.05.2025, sixty days had expired by 06.07.2025 and till date final report has not been filed and hence the petitioner is entitled to be released on statutory bail. It was further submitted that considering the nature of allegations, the period of custody already undergone by the petitioner should be treated as sufficient, especially since the investigation is almost completed and hence the petitioner ought to be released on bail.

5. Sri. K.A. Noushad, the learned Public Prosecutor on the other hand submitted that the petitioner and other accused are alleged to have committed a very serious offence and they have committed dacoity which, as per section 310(2) of BNS is punishable with imprisonment for life or with rigorous imprisonment for a term which may extend upto ten years and hence, the period available for completing the investigation under section 187(3)(1) is ninety days. According to the learned Public Prosecutor, since the investigation has not yet been completed and the period for investigation is ninety days, petitioner is not entitled for statutory bail.

6. I have considered the rival contentions.

7. Amongst the offences alleged against the petitioner, the offence of dacoity carries with it a punishment of imprisonment for life or with rigorous imprisonment for a term which may extend to ten years and B.A. No.7686/25 5 2025:KER:54411 shall also be liable to fine. For the purpose of easier comprehension, section 310(2) of BNS is extracted below:

"S.310(2)."Whoever commits dacoity shall be punished with imprisonment for life, or with rigorous imprisonment for a term which may extend to ten years, and shall also be liable to fine".

8. Thus, the maximum punishment that can be imposed for the offence of dacoity is imprisonment for life as well as rigorous imprisonment for a term which may extend to ten years. No minimum punishment is prescribed.

9. Section 187(3) of BNSS permits detention of a person beyond the period of fifteen days only if adequate grounds exist for doing so. However, the provision specifies that no Magistrate shall authorise the detention of an accused in custody for a total period exceeding ninety days where investigation relates to an offence punishable with death, imprisonment for life, or imprisonment for a term of ten years or more and sixty days, where the investigation relates to any other offence. Thus, it is evident that if the investigation relates to an offence which provides for a punishment of imprisonment for a term of ten years or more or imprisonment for life or with death, then the Magistrate is entitled to authorise detention upto ninety days.

10. The question raised for consideration is whether the offence of B.A. No.7686/25 6 2025:KER:54411 dacoity, which is punishable with imprisonment for life or with rigorous imprisonment for a term which may extend to ten years, would fall within section 187(3)(i) of BNSS, enabling detention for a period upto ninety days.

11. Certain provisions of BNS provide imprisonment for life or imprisonment which may extend upto ten years as punishment. Such offences will have to be categorized as serious or grievous crimes as the maximum imprisonment provided is for life. The offences under section 109, sections 310(2), 316(5) and 338(5) of BNS are some of such offences where similar types of punishments are provided. Though no minimum punishment is provided, the maximum punishment provided is imprisonment for life. Hence those offences are to be categorized as grave offences.

12. In this context, it is relevant to refer to the decision in Rakesh Kumar Paul v. State of Assam [(2017) 15 SCC 67], wherein, a three Judge Bench of the Supreme Court considered the issue and by a 2:1 majority held that offences punishable with a minimum sentence of imprisonment of more than ten years have been equated and kept in one compartment equating them with offences punishable with death or imprisonment for life. The following observations in paragraph 27 of the judgment being relevant in the context of the issue under consideration, they are extracted as below:

B.A. No.7686/25 7

2025:KER:54411 "27. It is true that an offence punishable with a sentence of death or imprisonment for life or imprisonment for a term that may extend to 10 years is a serious offence entailing intensive and perhaps extensive investigation. It would therefore appear that given the seriousness of the offence, the extended period of 90 days should be available to the investigating officer in such cases.

In other words, the period of investigation should be relatable to the gravity of the offence - understandably so. This could be contrasted with an offence where the maximum punishment under IPC or any other penal statute is (say) 7 years, the offence being not serious or grave enough to warrant an extended period of 90 days of investigation. This is certainly a possible view and indeed CrPC makes a distinction in the period of investigation for the purposes of 'default bail' depending on the gravity of the offence. Nevertheless, to avoid any uncertainty or ambiguity in interpretation, the law was enacted with two compartments. Offences punishable with imprisonment of not less than ten years have been kept in one compartment equating them with offences punishable with death or imprisonment for life. This category of offences undoubtedly calls for deeper investigation since the minimum punishment is pretty stiff. All other offences have been placed in a separate compartment, since they provide for a lesser minimum sentence, even though the maximum punishment could be more than ten years imprisonment. While such offences might also require deeper investigation (since the maximum is quite high) they have been kept in a different compartment because of the lower minimum imposable by the sentencing court, and thereby reducing the period of incarceration during investigations which must be concluded expeditiously. The cut-off, whether one likes it or not, is based on the wisdom of the legislature and must be respected."

B.A. No.7686/25 8

2025:KER:54411

13. Though the above observations may give rise to a doubt that in offences where a minimum imprisonment of more than ten years is not provided, despite an imprisonment for life being imposable, the benefit of default bail will arise on completion of sixty days, the said doubt is set at rest by the observations in the concluding paragraph 84.2 of the concurring judgment of His Lordship Deepak Gupta (J) in Rakesh Kumar Paul's case (supra). Those observations in paragraph 84 are as under:

" 84. In view of the above discussion, my findings are as follows:
84.1. (omitted) 84.2. S.167(2)(a)(i) of the Code is applicable only in cases where the accused is charged with (a) offences punishable with death and any lower sentence; (b) offences punishable with life imprisonment and any lower sentence; and (c) offences punishable with minimum sentence of 10 years; 84.3. In all cases where the minimum sentence is less than 10 years but the maximum sentence is not death or life imprisonment then Section 167(2)(a)(ii) will apply and the accused will be entitled to grant of 'default bail' after 60 days in case charge - sheet is not filed.
84.4. The right to get this bail is an indefeasible right and this right must be exercised by the accused by offering to furnish bail.
85. On issues 84.2 to 84.4, I agree and concur with my learned Brother Lokur, J. and with due respect I am unable to agree with learned Brother Pant, J.
B.A. No.7686/25 9

2025:KER:54411

86. I agree and concur with the conclusions drawn and directions given by learned Brother Lokur, J. in Paras 49 to 51 of his judgment."

14. Considering the above binding precedent, the Gujarat High Court has in Manish v. State of Gujarat [(2018) Cri.L.J 2959] held that the period for filing charge sheet for an offence under section 467 IPC is ninety days. The Supreme Court has also in Suresh Kumar Bhikamchand Jain v. State of Maharashtra and Another [(2013) 3 SCC 77] held that the period for filing charge sheet for an offence under section 409 IPC is ninety days. The Punjab & Haryana High Court has, in Manjinder Singh and Another v. State of Punjab [2019 SCC Online P&H 6461] and the Delhi High Court in Lalita Saini v. State and Another [2019 SCC Online Del 9651] held that the period for filing charge sheet for an offence under section 409 IPC is ninety days.

15. Section 467 IPC corresponds to section 338(5) of BNS while section 409 IPC corresponds to section 316(5) of BNS. The punishment provided for those offences is the same as that provided for section 310(2) of BNS, i.e. imprisonment for life or imprisonment which may extend to ten years . Thus, when the offence of dacoity, which is punishable with imprisonment for life or with rigorous imprisonment for a term which may extend to ten years, is under investigation, the right to statutory bail arises as per section 187(3)(i) of BNSS on completion of ninety days from the date of custody.

16. In view of the above discussion, petitioner is not entitled to B.A. No.7686/25 10 2025:KER:54411 statutory bail. Considering the gravity of the allegations, petitioner is not entitled to be released on bail as well.

Accordingly, this bail application is dismissed.

Sd/-

BECHU KURIAN THOMAS JUDGE vps B.A. No.7686/25 11 2025:KER:54411 APPENDIX OF BAIL APPL. 7686/2025 PETITIONER'S/S' ANNEXURES Annexure-1 TRUE COPY OF FIRST INFORMATION REPORT IN CRIME NO. 389/2025 OF KUMBALA POLICE STATION. Annexure-2 TRUE COPY OF THE ORDER DATED 21.05.2025 IN CMP. NO. 733/2025 ON THE FILE OF HONOURABLE JUDICIAL FIRST CLASS MAGISTRATE COURT-II (ADDITIONAL MUNSIFF), KASARGOD.

Annexure-3 TRUE COPY OF BAIL ORDER DATED 30.05.2025 IN BA NO. 6912/2025 ON THE FILE OF HONOURABLE HIGH COURT OF KERALA AT ERNAKULAM.