High Court Kerala High Court

Hazeer vs State Of Kerala on 2 June, 2008

Kerala High Court
Hazeer vs State Of Kerala on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3496 of 2008()


1. HAZEER, S/O.UMMER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 3496 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 2nd day of June, 2008

                                       O R D E R

Petitioner is the 1st accused. The alleged offences are under

sections 498A read with section 109 IPC. The case was included in the long

pending register and is numbered as L.P.No.63/2007, since the petitioner

was not available for trial. Since he apprehends arrest, petitioner seeks

anticipatory bail. The co-accused are already acquitted by the court below.

2.The petitioner is required for arrest only because a non-bailable

warrant is issued by a court of competent jurisdiction, since evidently the

petitioner was absent before the court for trial. In such circumstances the

petitioner’s remedy is before the lower court itself. I am not inclined to grant

anticipatory bail in a case where the petitioner’s arrest is required for

execution of a non-bailable warrant issued by the court below.

The application is dismissed.

K. HEMA,
JUDGE.

mn.