High Court Kerala High Court

Hamza Kannadan vs State Of Kerala on 28 January, 2011

Kerala High Court
Hamza Kannadan vs State Of Kerala on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 27 of 2011()


1. HAMZA KANNADAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.N.SURESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :28/01/2011

 O R D E R
                              THOMAS P. JOSEPH, J.
                            --------------------------------------
                               Crl.M.C. No.27 of 2011
                            --------------------------------------
                    Dated this the 28th day of January, 2011.

                                         ORDER

Petitioner is accused No.1 in C.C.No.689 of 2009 of the court of learned

Judicial First Class Magistrate-VI (Marad Cases), Kozhikode for offences

punishable under Sections 406 and 420 read with Section 34 of the Indian Penal

Code. Petitioner was enlarged on bail. Learned Magistrate framed charge

against petitioner and others. While so,it is contended, petitioner fell ill and had

to undergo continuous treatment. On account of that he could not appear in

court. Counsel for petitioner failed to make necessary application on his behalf

in the court below. In that circumstances learned Magistrate cancelled the bail

and issued non-bailable warrant to the petitioner. Prayer in this petition is to

direct learned Magistrate to consider the bail application to be filed by petitioner

on the day of his surrender itself and release him on bail.

2. I have heard learned counsel for petitioner and the learned Public

Prosecutor.

3. In the light of the decision in Martin v. State of Kerala (2004

(2) KLT 1037) no such direction as prayed for could be issued. Petitioner has

to surrender before learned Magistrate and seek bail. It is for the learned

Crl.M.C.No.27/2011

2

Magistrate to take appropriate decision on that application as provided under

law. However, having regard to the circumstances stated by learned counsel

petitioner is granted two weeks time to surrender before learned Magistrate and

seek regular bail. The non-bailable warrant issued to the petitioner will stand in

abeyance during the said period of two weeks or till petitioner surrenders in the

court below whichever is earlier.

Petition is disposed of as above.

THOMAS P.JOSEPH,
Judge.

cks