High Court Kerala High Court

Raju vs Sub Inspector Of Police on 14 October, 2009

Kerala High Court
Raju vs Sub Inspector Of Police on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5851 of 2009()


1. RAJU, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.V.RAMABHADRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/10/2009

 O R D E R
                         K.T.SANKARAN, J.
                   ---------------------------------------------
                          B.A.No.5851 of 2009
                   ---------------------------------------------
              Dated this the 14th day of October, 2009



                                ORDER

The petitioner apprehends arrest in Crime No.173 of 1996

of Ollur Police Station, Thrissur. There are four accused persons

in the case. It would appear that charge was laid before court in

2002. The case was taken on file as C.C.No.712 of 2002.

According to the petitioner (accused No.4), he was not served

with summons. The court of the Judicial Magistrate of First

Class – III, Thrissur split up the case against accused No.4 and

the case was treated as long pending against the petitioner.

After trial, as per the judgment dated 31st January, 2009, accused

Nos.2 and 3 were acquitted. The case against accused No.1 was

also split up.

2. Now, the petitioner apprehends arrest as a non

bailable warrant is pending against him. The petitioner submits

that he was not served with any summons. Annexure C copy of

the summons is produced to show that even according to the

report of the police constable, summons intended to be served on

BA No.5851/2009 2

accused No.4 was served on Vasu, one of his relatives. It is

submitted by the learned counsel for the petitioner that Vasu is

accused No.3 in the case.

3. In Vineeth Somarajan @ Ambadi vs. State of

Kerala (2009(3) KHC 471), it was held that in similar

circumstances, the remedy of the accused concerned is to apply

to the court which issued the warrant to recall the warrant and

apply for bail. It was also held that when such an application for

bail is filed, the same shall be dealt with in accordance with the

principles laid down in Biju vs. State of Kerala (2007(2) KLT

280). The decision in Vineeth Somarajan @ Ambadi vs. State of

Kerala refers to the decision of the Supreme Court in Bharat

Chaudhary vs. State of Bihar (2003 (8) SCC 77) wherein

the Supreme Court has held that in appropriate cases the power

under Section 438 of the Code of Criminal Procedure can be

invoked even after the charge sheet is filed in the case.

4. In the facts and circumstances of the case, it would

appear that summons was not served on the petitioner. If that is

so, on appearance of the petitioner before the learned

Magistrate, bail shall be granted to him after recalling the

BA No.5851/2009 3

warrant. If the learned Magistrate finds that summons was

served on the petitioner later, the learned Magistrate is free to

decide the question of granting bail in accordance with law.

The Bail Application is disposed of as above.

K.T.SANKARAN,
JUDGE
csl