High Court Kerala High Court

Sreekalkumari vs State Of Kerala on 19 January, 2011

Kerala High Court
Sreekalkumari vs State Of Kerala on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 274 of 2011()


1. SREEKALKUMARI, D/O.LALITHAMMATHANKACHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                 .........................................
                         B.A. No.274 of 2011
                ..........................................
             Dated this the 19th day of January, 2011

                                    ORDER

Petitioner, who is the 2nd accused in Crime No.542/2010 of

Pozhiyoor Police Station for an offence punishable under Section

420 read with 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 her application for bail considered by the Magistrate or the

Court having jurisdiction. Accordingly, the petitioner shall

B.A. No.274 /2011 -:2:-

surrender before the investigating officer on 28.01.2011 or on

29.01.2011 for the purpose of 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 her, the petitioner shall thereafter appear

before the Magistrate or the Court concerned and apply for

regular bail on the same day or the next day. The Magistrate or

the Court on being satisfied that the petitioner has been

interrogated by the police shall, after hearing the prosecution as

well, consider and dispose of her application for regular

bail preferably on the same date on which it is filed.

4. In case the petitioner while surrendering before

the Investigating Officer has deprived the investigating

officer sufficient time for interrogation, the officer shall

B.A. No.274 /2011 -:3:-

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 petitioner.

This petition is disposed of as above.

Dated this the 19th day of January 2011.

V.RAMKUMAR, JUDGE

sj