High Court Kerala High Court

Kuruvila K.A vs State Of Kerala on 21 December, 2010

Kerala High Court
Kuruvila K.A vs State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8600 of 2010()



1. KURUVILA K.A.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                    .........................................
               Bail Application No. 8600 of 2010
                    ..........................................

                        Dated: 21-12-2010

                                  ORDER

Petitioner who is the accused in Crime No. 560 of 2010 of

Pulekeezhu Police Station in Pathanamthitta District for offences

punishable under Sections 447, 294 (b) , 324 and 308 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

B.A. No. 8600 of 2010 -:2:-

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

considered by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioner shall surrender before the

investigating officer on 31-12-2010 or on 1-01-2011 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. 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

B.A. No. 8600 of 2010 -:3:-

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 21st day of December, 2010

Sd/-V.RAMKUMAR, JUDGE

ani/

/true copy/

P.S. to Judge

B.A. No. 8600 of 2010 -:4:-