High Court Kerala High Court

Alice Skaria vs State Of Kerala on 20 January, 2011

Kerala High Court
Alice Skaria vs State Of Kerala on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7974 of 2010()


1. ALICE SKARIA, W/O. LATE SKARIA,
                      ...  Petitioner
2. SHAJI VARKEY, S/O.VARKEY

                        Vs



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

2. STATION HOUSE OFFICER

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/01/2011

 O R D E R
                         V. RAMKUMAR, J.
             ------------------------------------------------
               Bail Application No.7974 of 2010
             ------------------------------------------------
           Dated this the 20th day of January, 2011

                                ORDER

The petitioners, who are accused Nos.1 & 2 in Crime

No.443 of 2010 of Velloor Police Station, Kottayam, for offences

punishable under Sections 418, 420, 468, 120-B & 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

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 allowed by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioners shall surrender before the

Bail.Appln.No.7974/2010
-:2:-

investigating officer on 01/02/2011 or on 02/02/2011 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 is 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, release the petitioners on bail.

4. 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

Bail.Appln.No.7974/2010
-:3:-

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 petitioners shall be on each the

petitioners 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 petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioners shall make themselves available for

interrogation including custodial interrogation as and

when required by the Investigating Officer.

3. The petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

Bail.Appln.No.7974/2010
-:4:-

4. The petitioners shall not commit any offence while on

bail.

5. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE
skj