High Court Kerala High Court

Binu Mathew vs State Of Kerala on 24 January, 2011

Kerala High Court
Binu Mathew vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 350 of 2011()


1. BINU MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSEPCTOR OF POLICE,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                    .........................................
                Bail Application No. 350 of 2011
                    ..........................................

                        Dated: 24-01-2011

                                  ORDER

Petitioner who is the first accused in Crime No. 326 of 2010

of Thiruvalla Police Station for an offence punishable under

Section 466 read with Sec. 34 I.P.C. 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

B.A. No. 350 of 2011 -:2:-

petitioner to surrender before the Investigating Officer for the

purpose of interrogation and then to have his application for bail

considered by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioner shall surrender before the

investigating officer on 4-2-2011 or on 5-02-2011 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 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 on the same day or the next

day. 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.

B.A. No. 350 of 2011 -:3:-

The Magistrate or the Court on being satisfied that the petitioner

has been interrogated by the police shall, after hearing the

prosecution as well, consider and dispose of his application for

regular bail preferably on the same date on which it is filed.

4. In case the petitioner while surrendering before the

Investigating Officer has 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

petitioner .

This petition is disposed of as above.

Dated this the 24th day of January, 2011.

V.RAMKUMAR, JUDGE

B.A. No. 350 of 2011 -:4:-

ani/