High Court Kerala High Court

Sreelal vs State Of Kerala on 7 April, 2010

Kerala High Court
Sreelal vs State Of Kerala on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2148 of 2010()


1. SREELAL, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  : No Appearance

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

 Dated :07/04/2010

 O R D E R
                         K.T. SANKARAN, J.
                       ---------------------------
                       B.A. No. 2148 of 2010
                  ------------------------------------
                 Dated this the 7th day of April, 2010

                              O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is accused

No.22 in Crime No.205/2005 of Pazhayannur Police Station,

Thrissur District, which is now pending as C.P. No. 75/2009 on

the file of the Court of the Judicial Magistrate of the First Class,

Wadakkanchery. The petitioner apprehends arrest in execution of

the non bailable warrant issued by the Court. Therefore, he has

field this application for anticipatory bail.

2. The occurrence was in 2005. The petitioner was arrested

during the crime stage. It is stated that all the disputes and

differences between the petitioners and others on the one

hand and SDF Industries Limited on the other, were

settled. Annexure A order shows that in C.C. No.538/2007,

another case, the offence was compounded. Annexure B shows

that the petitioner was accused No.3 in C.C. No. 434/2007 on

the file of the Court of the Judicial Magistrate of the First Class,

Wadakkanchery and the proceedings in that case were quashed

on the ground that the matter was settled between the parties.

B.A. No. 2148 / 2010 2

Annexure C shows that the Board of Directors of the company

decided to settle the criminal cases or to withdraw or compound

the same.

3. These are all matters which the petitioner would be able

to submit before the learned Magistrate, before whom the

petitioner has to surrender.

4. In Vineeth Somarajan @ Ambadi Vs. State of Kerala

[2009 (3) KHC 471] it was held that in cases where non bailable

warrant is issued by a court, the proper remedy of the accused is

to approach that court which issued the warrant and to apply for

recalling the warrant and for the grant of bail. It was also

observed in Vineeth Somarajan’s case that when such an

application for bail is filed, the same has to be considered in the

light of the principles laid down in Biju Vs. State of Kerala [2007

(2) K.L.T. 280].

The petitioner will be free to raise all the aforesaid

contentions before the learned Magistrate for consideration at

the time of considering the request for bail.

The Bail Application is disposed of as above.

K.T. SANKARAN, JUDGE
ln