High Court Kerala High Court

Ramesh vs State Of Kerala on 20 November, 2008

Kerala High Court
Ramesh vs State Of Kerala on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6440 of 2008()


1. RAMESH, AGED 38 YEARS, S/O.CHAMI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/11/2008

 O R D E R
                             K.HEMA, J.
                  ---------------------------------------------
                         B.A.No.6440 of 2008
                  ---------------------------------------------
               Dated this the 20th November, 2008



                                O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147,

148, 323 and 324 read with Section 149 IPC. According to

prosecution, petitioner (A10) along with 14 others, formed into

an unlawful assembly and assaulted the defacto complainant. A

chain from defacto complainant’s neck was snatched away by the

second accused. The incident occurred on 23.12.2002.

3. On hearing both sides, it is clear that petitioner

absconded, after release on bail on executing a bond and he

failed to appear in court and proceedings were initiated against

him under Sections 82 and 83 of Crl.P.C. Therefore, it cannot be

said that petitioner is apprehending arrest on accusation of any

non bailable offence. His arrest is required for execution of non

bailable warrant issued by a court of law because of non-

appearance in court. Anticipatory bail can be granted only if

petitioner apprehends arrest on accusation of commission of a

BA No. 6440/2008 2

non bailable offence. The apprehension of arrest in this case is

not on account of commission of a non bailable offence. The

nature of offence committed has only a remote connection with

the apprehended arrest and it has no direct nexus to the arrest

sought for. Hence, anticipatory bail cannot be granted to the

petitioner. His remedy is elsewhere.

The petition is dismissed.

K.HEMA, JUDGE
csl