IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 123 of 2010()
1. SAINABA
... Petitioner
Vs
1. SAYID MUHAMMED HAMEED
... Respondent
2. SUB INSPECTOR OF POLICE
3. THE SUB INSPECTOR OF POLICE
4. STATE OF KERALA ,REP BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.A.P.SUBHASH
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.123 OF 2010
------------------------------------------
Dated 23rd March 2010
O R D E R
Petitioner is the de facto complainant and first respondent the
accused in C.C.1055/2009 on the file of
Judicial First Class Magistrate-V,
Kozhikode. First respondent was granted
bail. While on bail, petitioner filed
C.M.P.3211/2009 for cancellation of the
bail contending that on 12/6/2009 and
15/6/2009 first respondent threatened her
over phone. It is alleged that he is
trying to influence the investigation by
intimidating the witnesses. First
respondent filed an objection before the
learned Magistrate denying the allegation.
By Annexure-D order learned Magistrate
Crmc 123/10
2
dismissed the petition. This petition is filed
under Section 482 of Code of Criminal Procedure
contending that learned Magistrate dismissed
the petition for the sole reason that
investigation was completed and final report
was submitted without considering the question
whether bail is liable to be cancelled due to
threat made by first respondent effecting
investigation and trial.
2. Learned counsel appearing for the
petitioner and first respondent were heard.
3. When petitioner asserts that she was
threatened by first respondent on 12/6/2009 and
15/6/2009, first respondent denied the case.
Final report has already been submitted and
offences taken cognizance. Question now is
whether by continuing on bail first respondent
would interfere with a fair trial. On the facts
Crmc 123/10
3
and circumstances of the case, I find no reason
to interfere with Annexure-D order. First
respondent is directed not the threaten or make
attempt to influence any of the witnesses. If
there is any attempt to threaten or influence
any witness hereafter, petitioner is at liberty
to approach the Magistrate to cancel the bail.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.