High Court Kerala High Court

Azeez vs State Of Kerala on 23 April, 2010

Kerala High Court
Azeez vs State Of Kerala on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2200 of 2010()


1. AZEEZ, S/O.MAHAMOOD, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SMT.VIJAYAKUMARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/04/2010

 O R D E R
                       P.Q.BARKATH ALI, J.
                       --------------------------------
                         B.A. No.2200 of 2010
                       ---------------------------------
                 Dated this the 23rd day of April, 2010

                               O R D E R

This is a bail application filed by the accused in the

Sessions Case No.256/2007 (Crime No.278/2005 of

Vadakara Police Station) pending before the Additional

District and Sessions Court, Vadakara under Section 439 of

Code of Criminal Procedure.

2. The allegation against the petitioner is that he

has committed an offence punishable under Section 308

read with Section 34 I.P.C. The case was scheduled for

trial on 1st February, 2010 and summons were issued to the

witnesses. On that date accused was present. But as the

witnesses were absent the case was adjourned to the next

day ie., 2nd February, 2010 and NBW were issued to CWs1

to 5. On that date CWs 6 to 14 were present. But as the

accused was absent the case could not be proceeded with.

Therefore the trial court cancelled his bail and warrant

was issued against him. As the warrant was returned

unexecuted proceedings were initiated against sureties

B.A. No.2200 of 2010
2

under Section 446 of Code of Criminal Procedure.

Sureties produced the accused before trial Court on 16th

March, 2010. The trial court rejected his bail application

and remanded him to judicial custody.

3. It is alleged in the petition that due to illness he

was unable to attend the lower court on 2nd Fbruary, 2010,

that he produced Medical Certificate before trial court

which was not considered and that therefore his absence

before trial Court on 2nd February, 2010 may be excused

and he may be released on bail.

4. Notice given to Public Prosecutor. Heard the

learned counsel for the petitioner and the learned Public

Prosecutor.

5. For the following reasons I am inclined to grant

bail to the petitioner. He was on bail till 1st February,

2010. He produced the Medical Certificate before Lower

Court for his absence on 2nd February, 2010. Therefore I

feel that his absence on that date was not wilful and can

be excused. It follows and I hold that bail can be granted

to petitioner.

B.A. No.2200 of 2010
3

6. In the result, the application is allowed. The

petitioner shall be released on bail on executing a

bond for Rs.25,000/- with two solvent sureties for like

sum each to the satisfaction of the lower court. He

shall appear before Lower Court on all hearing dates

failing which the Lower Court can cancel his bail.

P.Q.BARKATH ALI, JUDGE

skj