IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8233 of 2010()
1. MOHANAN, C.,S/O.KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.BINOY RAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.8233 of 2010
..........................................
Dated this the 20th day of December, 2010
ORDER
Petitioner, who is the 6th accused in Crime No.359/2010 of
Kannavam Police Station, Kannur for offences punishable under
Sections 143,147,148,341,323 and 506(ii) read with 149 I.P.C.
and Sections 3 and 5 of the Explosive Substance Act, 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
B.A. No. 8233 /2010 -:2:-
have his application for bail considered by the Magistrate or the
Court having jurisdiction. Accordingly, the petitioner shall
surrender before the investigating officer on 30.12.2010 or on
31.12.2010 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. 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.
B.A. No. 8233 /2010 -:3:-
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 20th day of December, 2010.
V.RAMKUMAR, JUDGE
sj