High Court Kerala High Court

Dr. S.Babu Sundar vs The Sub Inspector Of Police on 12 July, 2007

Kerala High Court
Dr. S.Babu Sundar vs The Sub Inspector Of Police on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4047 of 2007()


1. DR. S.BABU SUNDAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER OF POLICE,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.S.RADHAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/07/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                 B.A. NOs. 4047 & 4054 OF  2007

              -------------------------------------------------

              Dated this the  12th    day of July, 2007



                                 ORDER

Applications for anticipatory bail. The petitioners are a

former Controller of Examinations and an Examiner with whom

the work of revaluation was entrusted by the University. The

crux of the allegations is that there has been fraudulent

manipulations in the revaluation of answer scripts to oblige

certain candidates who off springs of influential persons. It is

alleged that the Controller of Examinations with deliberate

design, contrary to the Rules, forwarded the answer scripts for

revaluation to the persons not included in the panel with

fraudulent intention. It is further alleged that the answers

concerned were altered and manipulated to facilitate award of

convenient marks to the candidates. One more Examiner

faces similar allegations in the crime. That Examiner has

already been questioned. She has not been arrested.

B.A. NOs. 4047 & 4054 OF 2007 -: 2 :-

2. The learned counsel for the petitioners submit that the

petitioners are absolutely innocent and that the allegations are

raised against them without any bona fide. They apprehend

imminent arrest.

3. The learned Public Prosecutor, after taking instructions,

submits that the Investigator has no intention of immediately

arresting the petitioners at all. As in the case of the other

Examiner, the petitioners will have to be questioned. The

Investigator will take a decision on the question whether they

are to be arrested or not only after obtaining the report from the

handwriting expert of the Forensic Science Laboratory. Till

then, the petitioners shall not be arrested, it is submitted. It is

further submitted that the petitioners may be directed to co-

operate with the Investigators for the early completion of the

investigation in the matter. The learned counsel for both the

petitioners submit that the petitioners shall co-operate with the

Investigators. They shall appear before the Investigating

Officers as and when directed by the Investigating Officer in

writing to do so for examination/ interrogation, it is

submitted.

4. In these circumstances, I am satisfied that it is not

B.A. NOs. 4047 & 4054 OF 2007 -: 3 :-

necessary to issue any directions under Sec.438 of the

Cr.P.C. now. I accept the submissions of the learned Public

Prosecutor that the petitioners shall not be arrested until

the report is obtained from the expert of the Forensic

Science Laboratory. When they are required to be arrested

also, notice shall be issued to them specifying the purpose.

5. These petitions are, in these circumstances,

dismissed with the direction that the petitioners shall make

themselves available for interrogation before the

Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

6. Hand over a copy of this order to the learned counsel for

the petitioners.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

B.A. NOs. 4047 & 4054 OF 2007 -: 4 :-