High Court Kerala High Court

Aamir vs State Of Kerala on 7 January, 2011

Kerala High Court
Aamir vs State Of Kerala on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8727 of 2010()


1. AAMIR, S/O.SYEDMUHAMMED, 26 YEARS,
                      ...  Petitioner
2. MANOJ, S/O.SASIDHARAN NAIR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                    .........................................
                     B.A. No. 8727 of 2010
                    ..........................................

                   Dated: 7th January, 2010

                                  ORDER

Petitioners who are accused Nos. 5, 6 in Crime No. 1008 of

2010 of Sakthikulangara Police Station for offences punishable

under Sections 120 B, 417 and 420 read with Sec. 34 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

B.A. No. 8727 of 2010 -:2:-

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 for

bail considered by the Magistrate or the Court having

jurisdiction. Accordingly, the petitioners shall surrender before

the investigating officer on 17-01-2011 or on 18-01-2011 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 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 on

the same day or the next day. The Magistrate or the Court on

B.A. No. 8727 of 2010 -:3:-

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.

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.

Dated this the 7th day of January, 2011.



                                     Sd/-V.RAMKUMAR, JUDGE

ani/                         /true copy/

                                     P.S. to Judge

B.A. No. 8727 of 2010    -:4:-