High Court Kerala High Court

Faisal vs State Of Kerala Rep By The on 12 October, 2009

Kerala High Court
Faisal vs State Of Kerala Rep By The on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3667 of 2009()


1. FAISAL, S/O.SALEEM, PARUPANAKKAL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/10/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 3667 OF 2009
             ------------------------------------------------------
            Dated this the 12th 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.26 in

Crime No.65 of 2005 of Valappad Police Station.

2. The offences alleged against the accused persons are

under Sections 143, 147, 148, 341, 323, 324 and 308 read with

Section 149 of the Indian Penal Code.

3. The case was tried by the Sessions Court. It is submitted

that all other accused were acquitted. The petitioner did not appear

and, therefore, the case against him was split up and it was

numbered as Long Pending Case.

4. Thereafter, the petitioner entered appearance and he was

B.A. NO. 3667 OF 2009

:: 2 ::

granted bail by the committal court. The learned counsel for the

petitioner submitted that after committal of the case to the Sessions

Court on 21.1.2009, the petitioner could not appear as he was

working abroad. Though an application was filed on his behalf for

condoning absence, the learned Sessions Judge dismissed that

application, submits the counsel. Now, non-bailable warrant is

issued against the petitioner. The petitioner apprehends arrest.

5. In Vineeth Somarajan v. State of Kerala (2009 (3) KHC

471), it was held that where non-bailable warrant is issued by the

court on account of non-appearance of the accused, the remedy of

the accused is to file an application for withdrawal of the warrant and

for the grant of bail. It was also noticed in that decision that when

such an application for bail is filed, the learned Magistrate has to

dispose of the Bail Application taking into account the principles laid

down in Biju v. State of Kerala (2007(2) KLT 280).

Reserving the right of the petitioner to apply before the

Sessions Court for withdrawal of the warrant and for the grant of bail,

this Bail Application is closed. If such applications for withdrawal of

B.A. NO. 3667 OF 2009

:: 3 ::

the warrant and for grant of bail are filed, those applications shall be

disposed of by the learned Sessions Judge in the light of the

aforesaid decisions.

(K.T.SANKARAN)
Judge

ahz/