IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5892 of 2009()
1. THANKAPPAN, AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.B.RENJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5892 OF 2009
------------------------------------------------------
Dated this the 16th day of October, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the first accused
in Crime No.684 of 2006 of Karunagappally Police Station, which is
now pending as C.P.No.76 of 2009, on the file of the Court of the
Judicial Magistrate of the First Class, Karunagappally.
2. The offence alleged against the petitioner is under Section
55(g) and (h) of the Abkari Act.
3. It is submitted that a non-bailable warrant was issued by
the Magistrate’s Court. The petitioner apprehends arrest in
execution of the warrant.
4. In Vineeth Somarajan v. State of Kerala (2009 (3) KHC
471), it was held that where non-bailable warrant is issued by the
court on account of non-appearance of the accused, the remedy of
the accused is to file an application for withdrawal of the warrant and
B.A. NO. 5892 OF 2009
:: 2 ::
for the grant of bail. It was also noticed in that decision that when
such an application for bail is filed, the learned Magistrate has to
dispose of the Bail Application taking into account the principles laid
down in Biju v. State of Kerala (2007(2) KLT 280).
5. In Sukumari v. State of Kerala (2001 (1) KLT 22) it was
held that the power under Section 437 can be exercised even in
cases where offence is triable exclusively by the Court of Sessions.
In the light of the aforesaid decisions, I am of the view that the
remedy of the petitioner is to apply for withdrawal of the warrant and
for the grant of bail. Reserving the liberty of the petitioner to do so,
this Bail Application is closed. Needless to say that when the
Magistrate Court is approached, the decisions referred to above
shall be taken note of by the Court.
(K.T.SANKARAN)
Judge
ahz/