High Court Kerala High Court

V.B.Mohammedkutty vs State Of Kerala-Represented By … on 5 February, 2007

Kerala High Court
V.B.Mohammedkutty vs State Of Kerala-Represented By … on 5 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 579 of 2007()


1. V.B.MOHAMMEDKUTTY, S/O. BAPPU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA-REPRESENTED BY THE
                       ...       Respondent

2. S.P. CRIME BRANCH, PALAKKAD.

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/02/2007

 O R D E R
                                V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                 BAIL APPLICATION NO.  579  OF 2007

               - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 5TH DAY OF FEBRUARY, 2007


                                     O R D E R

Petitioner who is the 4th accused in Crime No.284/02 of Kondotty

Police Station for offences punishable under sections 120B and 384

read with section 34 IPC and sections 7, 8, 13(1)(b) and 13(2) of the

Prevention of Corruption Act, 1988, seeks his enlargement on bail.

Petitioner surrendered before the Investigating Officer as directed by

this court in the order dated 10.1.2007 in B.A.7206/06 and after

interrogation he was produced before the Magistrate on 24.1.2007 and

he was remanded to judicial custody where he continues.

2. Counsel for the petitioner raised a contention that since

offences under the Prevention of Corruption Act are also involved

against a Customs Officer who is a public servant removable by the

Central Government, the investigation should have been transferred to

the Central Bureau of Investigation and the Special Court (SPE CBI)

alone should have considered the matter thereafter.

3. Shri P.G.Thampi, the learned Director General of

Prosecution submitted that noticing this aspect of the matter the Crime

Branch Police had forwarded the files to the CBI and they had

approved the investigation and had permitted the Crime Branch Police

BA.579/07

Page numbers

to continue with the investigation. If so, the petitioner cannot have

any grievance about the investigation being conducted by the State

Police especially when it is not the petitioner who is the public servant

concerned.

4. The learned Director General of Prosecution submitted that

but for the revision filed by the petitioner before the Sessions Court,

Manjeri, a custody application filed before the Magistrate should have

disposed of in which case, he would not have been raised any

objection in granting bail to the petitioner. If a petition for police

custody of the petitioner is pending before the Magistrate, he cannot

be granted bail till the disposal of the said petition. Accordingly, the

J.F.c.M.-I, Malappuram shall release the petitioner on bail on

appropriate conditions safeguarding the interest of the prosecution,

including the condition to surrender his passport after the disposal of

the custody application, if any pending before him.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn