High Court Kerala High Court

V.Mohanan vs State Of Kerala on 3 February, 2011

Kerala High Court
V.Mohanan vs State Of Kerala on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8659 of 2010()


1. V.MOHANAN,S/O.LATE VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/02/2011

 O R D E R
                          V. RAMKUMAR, J.
            ---------------------------------------------------
               Bail Application No.8659 of 2010
            ----------------------------------------------------
            Dated this the 3rd day of February, 2011

                                 ORDER

Petitioner, who is accused No.1 in Crime No.170/CR/

OCW-1 of CBCID SIG-1, Thiruvananthapuram, for offences

punishable under Sections 468, 403, 420 & 471 read with

Section 34 I.P.C., seeks anticipatory bail.

2. The learned Public Prosecutor opposed the

application.

3. After evaluating the factors and parameters which

are to be taken into consideration in the light of paragraph 122

of the verdict dated 2-12-2010 of the Apex Court in Siddharam

Satlingappa Mhetre v. State of Maharashtra and Others

(2010 (4) KLT 930), I am of the view that anticipatory bail

cannot be granted in a case of this nature, since the

investigating officer has not had the advantage of interrogating

the petitioner. But at the same time, I am inclined to permit the

petitioner to surrender before the Investigating Officer for the

purpose of interrogation and then to have his application for bail

considered by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioner shall surrender before the

B.A.No.8659/2010
-:2:-

investigating officer on 16/02/2011 or on 17/02/2011 for the

purpose of interrogation and recovery of incriminating material,

if any. In case the investigating officer is of the view that having

regard to the facts of the case arrest of the petitioner is

imperative he shall record his reasons for the arrest in the case-

diary as insisted in paragraph 129 of Siddharam Satlingappa

Mhetre’s case (supra). The petitioner shall thereafter be

produced before the Magistrate or the Court concerned and

permitted to file an application for regular bail. In case the

interrogation of the petitioner is without arresting him, the

petitioner shall thereafter appear before the Magistrate or the

Court concerned and apply for regular bail on the same day or

the next day. The Magistrate or the Court on being satisfied that

the petitioner has been interrogated by the police shall, after

hearing the prosecution as well, consider and dispose of his

application for regular bail preferably on the same date

on which it is filed.

4. In case the petitioner while surrendering before the

Investigating Officer has deprived the investigating officer

sufficient time for interrogation, the officer shall complete the

B.A.No.8659/2010
-:3:-

interrogation even if it is beyond the time limit fixed as above

and submit a report to that effect to the Magistrate or the

Court concerned. Likewise, the Magistrate or the Court also

will not be bound by the time limit fixed as above if sufficient

time was not available after the production or appearance of

the petitioner.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj