High Court Kerala High Court

Rahiman @ Abdul Rathiman vs The State Of Kerala on 14 January, 2011

Kerala High Court
Rahiman @ Abdul Rathiman vs The State Of Kerala on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 122 of 2011()


1. RAHIMAN @ ABDUL RATHIMAN,
                      ...  Petitioner
2. ARAFATH, AGED 21 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/01/2011

 O R D E R
                           V. RAMKUMAR, J.
                        .........................................
                         B.A. No. 122 of 2011
                        ..........................................
                            Dated: 14-01-2011

                                     ORDER

Petitioners who are accused Nos. 9 and 10 in Crime No.

458 of 2009 of Bekal Police Station, for offences punishable under

Sections 143, 147, 148, 341, 308, 323, and 153 A read with Sec. 149

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 have their application for bail

allowed by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioners shall surrender before the investigating

officer on 24-01-2011 or on 25-01-2011 for the purpose of

interrogation and recovery of incriminating material, if any. In case

B.A.No. 122 of 2011 -:2:-

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

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

B.A.No. 122 of 2011 -:3:-

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.

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 14th day of January, 2011.




                                         Sd/-V.RAMKUMAR, JUDGE

ani/                          /true copy/


                                      P.S. to Judge