High Court Kerala High Court

Sakkir Husain vs Ajeeba .M.Sahib on 8 April, 2010

Kerala High Court
Sakkir Husain vs Ajeeba .M.Sahib on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 920 of 2010()


1. SAKKIR HUSAIN, S/O.HAMSAKUTTY,
                      ...  Petitioner

                        Vs



1. AJEEBA .M.SAHIB, EX-CHAIRPERSON,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/04/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
            CRL.M.C.NO.920 OF 2010
           ---------------------------------------------
               Dated 8th April 2010


                          O R D E R

Petition is filed under Section

482 of Code of Criminal Procedure for a

direction to the second respondent, to

execute the non bailable warrant against

first respondent issued by Judicial First

Class Magistrate-I, Manjeri in C.C.832/2008

and Chief Judicial Magistrate,

Pathanamthitta in C.C.120/2008.

2. Learned Public Prosecutor

submitted that as the first respondent had

filed several applications under Section

438 of Code of Criminal Procedure before

this court and in some petitions there was

an order not to arrest him, first

respondent could not be arrested and all

Crmc 920/10
2

those petitions were now dismissed on 30/3/2010

and therefore, there is no impediment for

executing non bailable warrant.

3. Even if, there is an order by this

court in an application filed under Section 438

of Code of Criminal Procedure not to arrest the

accused, it can only apply in respect of that

case and not in respect of all other cases

against him. Therefore, it is not a valid

excuse for the non execution of non bailable

warrant in C.C.832/2008 and C.C.120/2008. But

in view of the submission that non bailable

warrant against first respondent would be

executed, the petition is closed recording the

submission.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.