High Court Kerala High Court

Hari vs State Of Kerala Represented By on 25 January, 2011

Kerala High Court
Hari vs State Of Kerala Represented By on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 319 of 2011()


1. HARI, AGED 21 YEARS, S/O.SOMAN,
                      ...  Petitioner
2. JAYAN, AGED 21 YEARS, S/O.JAGAEESAN,
3. PRINCE, AGED 26 YEARS, S/O.PETER,
4. SUNI, AGED 32 YEARS, S/O.CHELLAPPAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/01/2011

 O R D E R
                         V. RAMKUMAR, J.
                .........................................
                        B.A. No.319 of 2011
               ..........................................
             Dated this the 25th day of January, 2011

                                   ORDER

Petitioners, who are accused Nos.1 to 4 in Crime

No.3240/2010 of Kottarakkara Police Station for offences

punishable under Sections 323,324,326,447 and 427 read with

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 considered by the Magistrate or

B.A. No. 319/2011 -:2:-

the Court having jurisdiction. Accordingly, the petitioners

shall surrender before the investigating officer on 7.02.2011 or

on 08.02.2011 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 on the same day or the next day. 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.

In case the petitioners while surrendering before the

Investigating Officer have deprived the investigating officer

B.A. No. 319/2011 -:3:-

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 25th day of January, 2011.

V.RAMKUMAR, JUDGE

sj