High Court Kerala High Court

Kumar vs State Of Kerala on 24 January, 2011

Kerala High Court
Kumar vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 378 of 2011()


1. KUMAR, S/O.VELLADHURAI, 10 MURI LIONS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2011

 O R D E R
                           V. RAMKUMAR, J.
                 .........................................
                         B.A. No.378 of 2011
                 ..........................................
              Dated this the 24th day of January, 2011

                                  ORDER

Petitioners, who are accused Nos.1 and 2 in Crime

No.6/2011 of Devikulam Police Station for offences punishable

under Sections 452,324,341,294(b) and 120B 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

B.A.No.378 /2011 -:2:-

have their application for bail allowed by the Magistrate or the

Court having jurisdiction. Accordingly, the petitioners shall

surrender before the investigating officer on 04.02.2011 or on

05.02.2011 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

B.A.No.378 /2011 -: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 petitioners .

5. The release of the petitioners shall be on each of

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. Petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

B.A.No.378 /2011 -:4:-

4. 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.

Dated this the 24th day of January, 2011.

V.RAMKUMAR, JUDGE

sj