High Court Kerala High Court

Ratheesh vs State Of Kerala on 1 January, 2011

Kerala High Court
Ratheesh vs State Of Kerala on 1 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8716 of 2010()


1. RATHEESH, S/O.KUTTIKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.T.K.SANDEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                        .........................................
                         B.A. No. 8716 of 2010
                       ..........................................

                       Dated: 7th January, 2011

                                     ORDER

Petitioner who is the accused in Crime No. 1689 of 2010 of

Ernakulam Town North Police Station for offences punishable under

Sections 315 and 376 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 (Crl.Appeal No. 2271

of 2010), 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 allowed by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioner shall surrender before the investigating

officer on 28-01-2011or on 29-01-2011 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

B.A.No. 8716 of 2010 -:2:-

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 of 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 of 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

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.

Dated this the 7th day of January, 2011.

V.RAMKUMAR, JUDGE

ani/

B.A.No. 8716 of 2010 -:3:-

P.S. to Judge