High Court Kerala High Court

Rajesh vs State Of Kerala on 7 January, 2011

Kerala High Court
Rajesh vs State Of Kerala on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8730 of 2010()


1. RAJESH, S/O.RAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/01/2011

 O R D E R
                           V. RAMKUMAR, J.
                        .........................................
                        B.A. No. 8730 of 2010
                        ..........................................

                             Dated: 7-01-2011

                                     ORDER

Petitioner who is the first accused in Cruime No. 1337 of

2003 of Kayamkulam Police Station for offences punishable under

Sections 294 (b), 452, 506 (2), 427 read with Sec. 34 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 have his application for bail

allowed by the Magistrate or the Court having jurisdiction.

Accordingly, the petitioner shall surrender before the investigating

officer on 17-01-2011 or on 18-01-2011 for the purpose of

B.A.No. 8730/2010 -:2:-

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 shall, after hearing the prosecution as well, release the

petitioner on bail.

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 accused .

5. The release of the petitioner shall be on the petitioner

executing a bond for `. 15,000/- (Rupees fifteen thousand only) with

B.A.No. 8730/2010 -:3:-

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

Court concerned and subject to the following conditions:-

1. The petitioner shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall make himself available for

interrogation including custodial interrogation as and when

required by the Investigating Officer.

3. Petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with the

evidence for the prosecution.

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

5. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This petition is disposed of as above.

Dated this the 7th day of January, 2011.




                                           Sd/-V.RAMKUMAR, JUDGE

ani/                          /true copy/


                                     P.S. to Judge