High Court Kerala High Court

Arun vs The Circle Inspector Of Police on 25 June, 2009

Kerala High Court
Arun vs The Circle Inspector Of Police on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3398 of 2009()


1. ARUN, S/O.SATHYAN, KIZHAKKATHIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

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

 Dated :25/06/2009

 O R D E R
                       K.T.SANKARAN, J.
                   ------------------------------
                       B.A.No.3398 of 2009
                  -------------------------------
              Dated this the 25th day of June, 2009


                             ORDER

This is an application for regular bail filed by the accused in

Sessions Case No.1688 of 2008 on the file of the Additional

Sessions Judge, Fast Track Court-I, Thiruvananthapuram.

2. The offences alleged against him are under Sections

120(B), 143, 147, 148, 341, and 302 read with Section 149 of

the Indian Penal Code.

3. The petitioner was granted bail at the investigation

stage of the case. It is submitted by the public prosecutor that

while on bail, the petitioner committed another offence.

Thereafter, the petitioner did not appear before court. The case

against him was split up as he was absconding. Later, he was

arrested and produced before court.

4. The petitioner moved for bail. That was not granted.

He filed a Bail application before the High Court. That Bail

Application was dismissed with an observation that the petitioner

may move another Bail Application later before the trial court.

BA No.3398/2009 2

The petitioner thus moved an application for bail. That was

allowed on condition that the petitioner should report before the

C.I. of Police on every alternate day. It is stated that the

petitioner complied with the conditions till 20.3.2009.

Thereafter, he did not report before the police. Warrant for

arrest was issued. He was arrested on 15.5.2009. The petitioner

moved an application for bail. That application was dismissed by

the court below by Annexure C order dated 23rd May 2009.

5. The learned public prosecutor submits that the

petitioner is involved in several other cases including one murder

case apart from the murder case in which case he is facing trial.

The petitioner did not comply with the conditions imposed while

granting bail. It is submitted by the counsel for the petitioner

that the petitioner was under treatment for quite sometime. The

court below accepted the case of the petitioner that from

22.3.2009 to 23.3.2009, he was under the treatment in the

Medical College Hospital, Thiruvananthapuram, and that from

25.3.2009 to 22.4.2009 he was an inpatient in the Government

Ayurveda College Hospital, Thiruvananthapuram. Even after

BA No.3398/2009 3

discharge from the hospital on 22.4.2009, he did not report

before the police. Hence, warrant for arrest was issued by the

court on 29.4.2009. The Sub Inspector of Police could not

execute the warrant as the petitioner was not found at his

residence. Later, on 15.5.2009, he was arrested.

6. The court below did not accept the explanation given

by the petitioner for his non appearance before the police. The

petitioner was absconding at the trial stage. Later, bail was

granted. He did not comply with the conditions granting bail.

Even while on bail, he committed other offences. In these

circumstances, I do not think that the petitioner is entitled to get

bail.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl