High Court Kerala High Court

Anwar vs The State Of Kerala on 17 June, 2008

Kerala High Court
Anwar vs The State Of Kerala on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3822 of 2008()


1. ANWAR, S/O. ALI,THACHARAMBAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2008

 O R D E R
                           K.HEMA, J.
                  -------------------------------------------
                        B.A.No.3822 of 2008
                 -------------------------------------------
              Dated this the 17th day of June, 2008


                                 ORDER

The petitioner is an absconding accused. He is the third

accused in the case. He was originally granted bail by the lower

court. But he absconded and hence, non bailable warrant was

issued against him. Proceedings under Sections 82 and 83 of the

Code of Criminal Procedure (the code, for short) were initiated

against him. Thereafter, the case was transferred to the register

of long pending cases. The petitioner now apprehend arrest in

view of the warrant issued.

2. Learned counsel for the petitioner submitted that the

petitioner had gone abroad, in connection with his employment

and hence, he could not appear before the court below. The

absence is not willful nor deliberate. But, petitioner apprehends

that he will be remanded to custody, in the event of his

surrender before the court. Hence, he requests that anticipatory

bail may be granted to him.

3. Section 438 of the Code reads as follows: Section

438 (1) of the Code lays down that where any person has reason

BA 3822/08 2

to believe that he may be arrested on accusation of having

committed a non-bailable offence, he may apply to the High

Court or Sessions Court under the Section that in the event of

his arrest he shall be released on bail. The provision can be

invoked only in cases where the apprehension of arrest is “on the

accusation of having committed a non-bailable offence”. The

reason for the arrest must be the commission of a non-bailable

offence by the petitioner.

4. But, in this case, the petitioner apprehends arrest not

on account of his commission of non-bailable offence. Such

apprehension is over. He was granted bail also. But, the

petitioner faces threat of arrest only because he has jumped the

bail granted by the court and he has violated the conditions

imposed while granting bail. On going through Section 438, it is

clear that the provision can be invoked only if the petitioner

apprehends arrest on the accusation that he has committed non

bailable offence. The present apprehension of arrest is only

because a non-bailable warrant is issued by a court since he

absented himself during trial and not because he is an accused in

a non-bailable offence. So, strictly speaking, it cannot be said

BA 3822/08 3

that he is apprehending arrest on accusation of having

committed a non-bailable offence. He is required for arrest

because of his absence in the court, and for execution of a non-

bailable warrant issued by a competent court. So, the

requirement under Section 438 Crl.P.C. will not be satisfied and

the said provision cannot be invoked in situation like this.

5. It is only because, the petitioner was absent and could

not be procured for trial that a warrant was issued. Whatever be

the consequences, the petitioner is bound to suffer but Section

438 Crl.P.C. is not the remedy. If he has genuine reasons for his

absence, the trial court itself will consider the same and grant

appropriate relief. But, in my view, this court cannot invoke

Section 438 Crl.P.C. to grant anticipatory bail.

6. Learned counsel for the petitioner submitted that

there is no bar in granting anticipatory bail even after

cognizance is taken and charge sheet is submitted. He has

relied upon the decision reported in N.Santosh Hegde and

B.P.Singh (AIR 2003 Supreme Court 4662). The relevant

portion of which is extracted herein:

BA 3822/08 4

“The object of Section 438 is to prevent undue

harassment of the accused persons by pre-trial arrest

and detention. The fact, that a Court has either taken

cognizance of the complaint or the Investigating

agency has filed a charge- sheet, would not by itself, in

our opinion, prevent the concerned Courts from

granting anticipatory bail in appropriate cases. The

gravity of the offence is an important factor to be

taken into consideration while granting such

anticipatory bail so also the need for custodial

interrogation, but these are only factors that must be

borne in mind by the concerned Courts while

entertaining a petition for grant of anticipatory bail

and the fact of taking cognizance or filing of charge-

sheet cannot by themselves be construed as a

prohibition against the grant of anticipatory bail. In

our opinion, the Courts i.e., the Court of Sessions,

High Court or this Court has the necessary power

vested in them to grant anticipatory bail in non-

bailable offences under Section 438 of Crl.P.C. even

when cognizance is taken or charge-sheet is filed

provided the facts of the case require the Court to do

so.”

7. On going through the said decision, it is made clear by

the Supreme Court was only laying down that there is no bar in

BA 3822/08 5

granting anticipatory bail even after taking cognizance and also

after filing of charge sheet in appropriate case. The above

decision is not quite relevant in the present context. The

question here is whether the petitioner is sought to be arrested

on the ground that he is accused of a non-bailable offence or not.

Since the arrest is not on that ground but it is due to the warrant

lawfully issued by a competent court, it is not proper for this

court to intervene under Section 438 Crl.P.C. Section 438

Crl.P.C. is not intended to be invoked for interfering with lawful

orders issued by a competent court, especially when there is

nothing to show that the order for arrest was issued baselessly.

8. Learned counsel for the petitioner submitted that the

petitioner is prepared to surrender before the court below and a

direction may be given to the lower court to dispose of the bail

application on the same day of filing of the petition.

9. On hearing both sides, I am satisfied that the

following direction can be given:

10. In the event of the surrender of the petitioner before

the trial court and in case an application for bail is filed with

prior notice to the prosecutor the court below shall not protract

BA 3822/08 6

disposal of application but it shall be disposed of as expeditiously

as possible.

The petition is disposed of accordingly.

K.HEMA, JUDGE
csl