High Court Kerala High Court

Sanal Kumar vs State Of Keala on 11 November, 2008

Kerala High Court
Sanal Kumar vs State Of Keala on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4209 of 2008()


1. SANAL KUMAR, S/O.NARAYANAN
                      ...  Petitioner

                        Vs



1. STATE OF KEALA, REP. BY DIECTOR GENERAL
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE

3. DETECTIVE INSPECTOR, CBCID SIU II,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/11/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.4209 of 2008
                    ----------------------------------------
            Dated this the 11th day of November 2008

                               O R D E R

The petitioner, who faces allegations in a crime registered

alleging offences punishable inter alia under Section 489(B) and

489(C) I.P.C was enlarged on bail as per order dated 19/6/2008

by the learned Sessions Judge, Thodupuzha subject to conditions.

Inter alia a condition was imposed that the petitioner must make

himself available for interrogation before the investigating

officer on all Mondays and Thursdays between 10 a.m and 11

a.m till the final report is filed. The petitioner later applied for

modification of the conditions and the learned Sessions Judge by

the impugned order dated 05/09/2008 modified the conditions

and directed that the petitioner need appear only on all

Mondays. The said condition is still in force. The petitioner has

come to this court now with the prayer that the conditions

deserve just modification. He prays that he may be permitted to

appear before any police official at Thodupuzha and may not be

obliged to report before the CBCID, Counterfeit squad,

Ernakulam which is now investigating the crime. He has a

Crl.M.C.No.4209/08 2

further grievance about the manner in which he was treated

when he had appeared before the investigating officer on earlier

occasions. The learned counsel for the petitioner, in these

circumstances, prays that the condition may be deleted

altogether.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor opposes the application and

submits that the investigation is not complete yet. The

investigating officer wants to interrogate the petitioner. The

petitioner is not complying with the modified condition imposed

and he is not appearing before the investigating officer. The

investigating officer, in these circumstances, has been compelled

to complain to the learned Sessions Judge of non-compliance

with the conditions and the said application is now pending

before the learned Sessions Judge. That application was filed on

05/11/2008 and this Crl.M.C has been filed on 23/10/2008.

3. I need only mention that I am not persuaded to agree

that the condition imposed deserves any further modification

now. The learned Sessions Judge shall, of course, consider the

complaint of the investigating officer that the petitioner has not

Crl.M.C.No.4209/08 3

been appearing promptly before the investigating officer in

obedience with the condition. If the petitioner has any specific

complaint in future of any improper treatment against him while

he appears before the investigating officer, he shall, of course,

be entitled to complain specifically of any such improper

treatment before the learned Sessions Judge who had imposed

the conditions and the learned Sessions Judge must pass

appropriate orders on such application. It shall be zealously

ensured by the learned Sessions Judge that the petitioner who

appears before the Investigating Officer as directed by the

learned Sessions Judge is not forced to suffer any harassment or

indignity. It is made clear that the petitioner shall make himself

available for interrogation between 10 a.m and 11 a.m on all

Mondays as already directed in the order dated 05/09/2008.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4209/08 4

Crl.M.C.No.4209/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008