High Court Kerala High Court

Nalinakshan vs The Station House Officer on 24 November, 2009

Kerala High Court
Nalinakshan vs The Station House Officer on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3590 of 2009()


1. NALINAKSHAN, `ATHIRA',
                      ...  Petitioner
2. RAFEEQ.K., S/O.ABOOBACKER,

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. ZAKKIR M.P., S/O.ABOOBACKER,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/11/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.3590 OF 2009
              ------------------------------------------

              Dated 24th         November 2009


                           O R D E R

Petitioners are the accused in crime

No.132/2009 of Thalassery police station registered

under Annexure-A2 FIR registered for the offences

under Sections 468, 471, 420 and 406 read with Section

34 of Indian Penal Code. By Annexure-A3 order,

Sessions Judge, Thalassery granted anticipatory bail

to first petitioner on conditions. By Annexure-A4

order, Sessions court granted anticipatory bail to

second petitioner. One of the conditions in Annexure-

A4 order is that petitioner shall appear before the

investigating officer on every Tuesday between 10 and

11 a.m till a final report is filed. This petition is

filed under Section 482 of Code of Criminal Procedure

to quash Annexure-A2 FIR or in the alternative to

modify the condition directing second petitioner to

appear before the investigating officer on every

Tuesday.

2. Learned counsel appearing for the

Crmc 3590/09
2

petitioners and learned Public Prosecutor were heard.

3. Annexure-A2 FIR was registered based

on Annexure-A1 complaint filed before Judicial First

Class Magistrate, Thalassery and sent for

investigation under Section 156(3) of Code of Criminal

Procedure. On going through Annexure-A1 complaint I

do not find any reason to quash the complaint as

sought for. Learned counsel then submitted that even

though there is no specific case as against second

petitioner, first petitioner was granted anticipatory

bail by Annexure-A3 order without a condition that he

shall appear before the investigating officer on any

particular day and when anticipatory bail was granted

to second petitioner there is a direction to appear

before the investigating officer once in a week till

the final report is filed and in the nature of the

case, it is unnecessary.

4. On hearing the learned counsel and

learned Public Prosecutor, it is seen that Annexure-A4

order was passed as early as in 9/10/2009. In such

circumstances, I do not find that it is just or proper

to continue the condition directing second petitioner

to appear before the investigating officer once in

Crmc 3590/09
3

every week till a final report is filed. Said

condition is modified providing that petitioner need

appear before the investigating officer only as and

required.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.