High Court Kerala High Court

Sunil vs The Sub Inspector Of Police on 13 December, 2010

Kerala High Court
Sunil vs The Sub Inspector Of Police on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8066 of 2010()


1. SUNIL, AGED 26 YEARS,
                      ...  Petitioner
2. KANNAN, AGED 21 YEARS,
3. JOY LAL, AGED 30 YEARS,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.THIRUMALA P.K.MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/12/2010

 O R D E R
                           V.RAMKUMAR, J.
                  -----------------------------------------
                Bail Application No.8066 of 2010
            ------------------------------------------------------
          Dated this the 13th day of December, 2010

                                  ORDER

Petitioners, who are accused Nos.1 to 3 in Crime

No.448/2010 of Poovar Police Station for offences punishable

under Sections 143, 147, 148, 149, 294(b), 452, 324 and 427

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 (Crl.Appeal No. 2271 of 2010), 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

B.A.No. 8066 /2010 -:2:-

Court having jurisdiction. Accordingly, the petitioners shall

surrender before the investigating officer on 23.12.2010 or

on 24.12.2010 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 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

B.A.No. 8066 /2010 -:3:-

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 the

petitioners executing a bond for Rs.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

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.

B.A.No. 8066 /2010 -:4:-

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.

V.RAMKUMAR, JUDGE

ln