High Court Kerala High Court

Bibeesh vs State Of Kerala on 21 December, 2010

Kerala High Court
Bibeesh vs State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8141 of 2010()


1. BIBEESH, S/O. MOHANAN,
                      ...  Petitioner
2. ANEESH.P.M,
3. PRADEEP.P.M, S/O. MADHAVAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                       ................................
                       B.A. No.8141 of 2010
                   ..........................................
          Dated this the 21st day of December, 2010

                                  ORDER

Petitioners, who are accused Nos.1 to 3 in Crime

No.910/2010 of Wadakkanchery Police Station for offences

punishable under Sections 143, 147, 148, 452, 294(b), 506(ii),

341, 324 and 427 read with Section 149 I.P.C., seek 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 petitioners. But at the same time, I am inclined to permit

the petitioners to surrender before the Investigating Officer for

the purpose of interrogation and then to have their application

B.A.No.8141/2010 2

for bail considered by the Magistrate or the Court having

jurisdiction. Accordingly, the petitioners 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

petitioners 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

petitioners 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 petitioners are

without arresting them, the petitioners 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 petitioners have been interrogated by the police shall, after

hearing the prosecution as well, consider and dispose of

their application for regular bail preferably on the same

date on which it is filed.

B.A.No.8141/2010 3

In case the petitioners while surrendering before the

Investigating Officer have 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

petitioners.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

ln