High Court Kerala High Court

Harikrishnan.V. vs State Of Kerala on 3 September, 2010

Kerala High Court
Harikrishnan.V. vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5091 of 2010()


1. HARIKRISHNAN.V., S/O.VIJAYABHANU NAIR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                       V. RAMKUMAR, J.
                     * * * * * * * * * * * * * *
             Bail Application No.5091 of 2010
               * * * * * * * * * * * * * * * * * * * *
            DATED: 3rd day of September, 2010

                            O R D E R

Petitioner, who is the 1st accused in Crime No.534/2002 of

Trichur East Police Station and now pending before the First

Additional Assistant Sessions Court, Trichur as S.C.No.253/2010

for offences punishable under Sections 143, 147, 148, 188, 332

and 308 read with 149 IPC, seeks his enlargement on bail.

According to the petitioner, he was constrained to go abroad on

account of his employment and that was why the case against

him was split up from S.C.No.64/2006.

2. Admittedly, non-bailable warrants of arrest are

pending against the petitioner. The acquittal of the co-accused in

the case does not have any relevance before this Court in the

light of Moosa v. Sub Inspector of Police 2006(1) KLT 552.

The petitioner may surrender before the trial court and file an

application for regular bail within two weeks from today. In case

he complies with the said condition his application for regular bail

shall be considered and disposed of on merits preferably on the

same date on which it is filed, notwithstanding the warrants if

any, pending against the petitioner.

V.RAMKUMAR, JUDGE.

dmb