High Court Kerala High Court

Ajithkumar.S.S vs State Of Kerala on 21 December, 2010

Kerala High Court
Ajithkumar.S.S vs State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7941 of 2010()


1. AJITHKUMAR.S.S,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2010

 O R D E R
                         V.RAMKUMAR, J.
            ---------------------------------------------------
               Bail Application No.7941 of 2010
           -----------------------------------------------------
         Dated this the 21st day of December, 2010

                                ORDER

Petitioner, who is accused No.7 in Crime No.1011 of

2010 of Kollam East Police Station for offences punishable

under Sections 420, 465, 468, 471 & 120(B) I.P.C. and Sec.12

(1)(a) of Indian Passport 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 (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 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.

Bail Appln.No.7941/2010
: 2 :

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, release

the petitioner on bail.

4. In case the accused while surrendering before the

Investigating Officer has deprived the investigating officer

sufficient time for interrogation, the officer shall complete the

Bail Appln.No.7941/2010
: 3 :

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 accused .

5. The release of the petitioner shall be on the

petitioner executing a bond for `15,000/- (Rupees fifteen

thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Court concerned and

subject to the following conditions:-

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and 11 a.m. on

all Wednesdays.

2. The petitioner shall make himself available for

interrogation including custodial interrogation as

and when required by the Investigating Officer.

3. The petitioner shall not influence or intimidate

the prosecution witnesses nor shall he attempt to

tamper with the evidence for the prosecution.

Bail Appln.No.7941/2010
: 4 :

4. The petitioner shall not commit any offence

while on bail.

5. If the petitioner commits breach of any of the

above conditions, the bail granted to him shall be

liable to be cancelled.

This petition is disposed of as above.

Dated this the 21st day of December, 2010.

V.RAMKUMAR, JUDGE

skj