High Court Kerala High Court

Prasanth C.K. vs State Of Kerala on 27 May, 2008

Kerala High Court
Prasanth C.K. vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3342 of 2008()


1. PRASANTH C.K., S/O.KOCHAPPAN C.I.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/05/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                         B.A.No.3342 of 2008
                  -----------------------------------------

              Dated this the 27th day of May, 2008

                               O R D E R

This petition is for anticipatory bail.

2. A case is pending against the petitioner for offences under

Sections 279 and 338 of the Indian Penal Code. He was granted bail

by the Magistrate Court, but he was forced to go abroad for job

during the pendency of the case. Hence, a non-bailable warrant was

issued against the petitioner and a case was registered as

L.P.R.No.108 of 2006 and non bailable warrant is pending against

the petitioner. He is required for arrest.

3. It is submitted by learned counsel for petitioner that the

petitioner is willing to surrender before the court and he may be

granted anticipatory bail, failing which he will be remanded to

custody. It is clear from the submissions made and the facts of the

case that the petitioner’s arrest is required consequent to a non-

bailable warrant issued by a competent court having jurisdiction to

do so. Admittedly, the warrant was issued since the petitioner was

not available for trial. In the above circumstances, the petitioner

may seek his remedy before the trial court itself and I am inclined

B.A.3342/08 2

to grant anticipatory bail and interfere with the jurisdiction of the

lower court.

This petition is dismissed.

K.HEMA, JUDGE

vgs.