High Court Kerala High Court

Abhilash vs State Of Kerala on 11 November, 2010

Kerala High Court
Abhilash vs State Of Kerala on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4126 of 2010()


1. ABHILASH, AGED 28, S/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/11/2010

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
           --------------------------------------------------------
                       Crl.M.C No.4126 OF 2010
           ---------------------------------------------------------
          Dated this the 11th day of November, 2010.

                                 O R D E R

By Annexure-III order Sessions Judge, Thodupuzha, cancelled

bail granted to the petitioner, the second accused. Petition is filed

under Section 482 of code of Criminal Procedure to quash

Annexure-III order.

2. Annexure-III order reads:-

“The 2nd accused has violated the bail condition. Notice was
issued to the 2nd accused to show cause as to why bail shall not be
cancelled. Notice was accepted by the petitioner. His lawyer filed
application to excuse his absence. Application is rejected. Bail
granted in cancelled. Issue non bailable warrant against the
accused, and produce him before Judicial First Class Magistrate,
Kattappana, to be dealt with him according to law.”

The order does not show what was the reason for cancellation of

the bail. The first part of the order though shows that second

accused violated the bail conditions it is not shown which condition

was violated and how it was violated. The order shows that bail

was cancelled as petitioner did not appear and on his behalf

counsel appeared and file an application it was dismissed. It is

settled law that very cogent and overwhelming circumstances are

necessary to cancel bail granted to an accused. Courts should be

careful and cautious in exercising the power under Section 439(2)

of Code of Criminal Procedure. But an order does not show the

reason for cancellation of the bail. In such circumstances,

Crl.M.C No.4126 OF 2010 2

Annexure-III order can only be quashed.

Petition is allowed. Annexure-III order in C.M.P.No.1697 of

2009 is quashed. Crl.M.P.No.1697 of 2009 is remitted to the

Sessions Court for fresh disposal in accordance with law after

hearing the petitioner.

M.SASIDHARAN NAMBIAR, JUDGE.

mns