High Court Kerala High Court

Binoy vs State Of Kerala on 29 October, 2009

Kerala High Court
Binoy vs State Of Kerala on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6206 of 2009()


1. BINOY, S/O.PADMANABHAN, PADINCHARE
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/10/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 6206 of 2009
                ------------------------------------
           Dated this the 29th 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 accused No.1 in Crime No.536/2008 of Panoor Police

Station, Kannur.

2. The offences alleged against the petitioner are

under Sections 143, 147, 148, 341, 324, 326 and 308 read

with Section 149 of the Indian Penal Code.

3. The petitioner states that after filing the charge

sheet, he received summons in C.P. No.32/2009 on the file

of the Court of the Additional Chief Judicial Magistrate,

Thalassery. It is stated on the date fixed for appearance, he

could not appear and an application was filed to condone his

absence. The learned Magistrate dismissed that application

and issued non bailable warrant. It is also submitted that the

case against the petitioner was split up and it is numbered as

C.P. No.46/2009. The case against other accused were

committed to the Sessions Court.

4. In Vineeth Somarajan @ Ambadi Vs. State of

Kerala [2009(3)KHC 471], it was held that in cases where

B.A. No. 6206 /2009
2

non-bailable warrant is issued by a court, normally, the accused

has to approach that court which issued the warrant and apply

for recalling the warrant and for the grant of bail. Instead of the

same, the accused cannot straightway approach the High Court

with a petition under Section 438 of the Code of Criminal

Procedure. It was also observed in Vineeth Somarajan’s case

that when such an application for withdrawing the warrant and

for the grant of bail is filed before the learned Magistrate, the

same shall be considered in the light of the principles laid down

in Biju Vs. State of Kerala [2007(2) K.L.T 280]. It is well settled

principle that even in a case where the offence is exclusively

triable by the Sessions Court, the Magistrate can grant bail by

exercising the power under Section 437 of the Code of Criminal

Procedure {Sukumari Vs. State of Kerala [2001(1) K.L.T. 22] }

Reserving the right of the petitioner to move the learned

Magistrate for recalling the warrant and for the grant of bail, this

Bail Application is closed. Needless to say that if such an

application is filed, the learned Magistrate shall consider and

dispose of the same in the light of the principles laid down in the

aforesaid decisions.

K.T. SANKARAN, JUDGE

scm