Maheendra vs State Of Kerala Represented By The on 7 December, 2010

0
45
Kerala High Court
Maheendra vs State Of Kerala Represented By The on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7873 of 2010()


1. MAHEENDRA, AGED 36 YEARS
                      ...  Petitioner
2. SIVAN, AGED 25 YEARS, S/O.KRISHNAN,

                        Vs



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

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                   .........................................
                      B.A. No. 7873 of 2010
                   ..........................................
           Dated this the 7th day of December, 2010

                                  ORDER

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

No.463/2010 of Kareelakulangara Police Station for offences

punishable under Sections 420 and 506(1) 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 (Crl.Appeal No. 2271 of 2010), 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 allowed by the Magistrate having

B.A.No.7873/2010 2

jurisdiction. Accordingly, the petitioners shall surrender before

the investigating officer on 17.12.2010 or on 18.12.2010 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 are 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 and

permitted to file an application for regular bail. In case the

interrogation of the petitioners are without arresting them, the

petitioners shall thereafter appear before the Magistrate and

apply for regular bail. The Magistrate on being satisfied that the

petitioners have been interrogated by the police shall release

the petitioners on bail on each of the petitioners executing a

bond for Rs.15,000/- (Rupees fifteen thousand only) with two

solvent sureties each for the like amount to the satisfaction of the

Magistrate and subject to the following conditions:-

B.A.No.7873/2010 3

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.

4. Petitioners shall not commit any offence while on bail.

5. If the petitioners commits 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.

V.RAMKUMAR, JUDGE

ln

LEAVE A REPLY

Please enter your comment!
Please enter your name here