High Court Kerala High Court

Kuttan @ Aboobacker vs State Of Kerala Through The on 8 February, 2011

Kerala High Court
Kuttan @ Aboobacker vs State Of Kerala Through The on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 619 of 2011()


1. KUTTAN @ ABOOBACKER, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/02/2011

 O R D E R
                          V. RAMKUMAR, J.
                    .........................................
                       B.A. No. 619 of 2011
                    ..........................................
            Dated this th 8th day of February, 2011.

                                        ORDER

Petitioner who is the first accused in Crime No.550 of

2010 of Cherpulassery Police Station, Palakkad for offences

punishable under Sections 143, 147, 148, 341, 324 and 308 r/w

Section 149 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 petitioner to surrender before the

Investigating Officer for the purpose of interrogation and then to

B.A. No. 619/2011 2

have his application for bail considered by the Magistrate or the

Court having jurisdiction. Accordingly, the petitioner shall

surrender before the investigating officer on 21.02.2011 or on

22.02.2011 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. 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 on the same day or the next day. 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 accused while surrendering before the

B.A. No. 619/2011 3

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 accused .

This petition is disposed of as above.

Dated this the 8th day of February, 2011.

V.RAMKUMAR, JUDGE.

rv

B.A. No. 619/2011 4