High Court Kerala High Court

Jayaprakash vs State Of Kerala on 15 October, 2009

Kerala High Court
Jayaprakash vs State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5651 of 2009()


1. JAYAPRAKASH,S/O.APPUKUTTAN NAIR,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,MEDICAL COLLEGE

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/10/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 5651 of 2009
                ------------------------------------
           Dated this the 15th 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 the accused in Crime No.554/2003 of Medical College Police

Station, Thiruvananthapuram.

2. The offences alleged against the petitioner are

under Sections 323, 324 and 354 of the Indian Penal Code.

3. The crime was registered in the year 2003. The

learned Public Prosecutor submitted that charge sheet was

filed on 20/1/2004. It would appear that the petitioner did to

appear before the court. The case against the petitioner was

treated as long pending case. Now the case is pending as L.P.

No. 82/2009. A non-bailable warrant has been issued against

the petitioner, submits the learned counsel for the petitioner.

The petitioner apprehends arrest.

4. In Vineeth Somarajan @ Ambadi Vs. State of

Kerala [2009(3) K.H.C 471], it was held that in cases like this

the accused normally cannot be permitted to straightway

B.A. No. 5651/2009
2

approach the High Court by filing a petition under Section 438 of

the Code of Criminal Procedure. He has to appear before the

court which issued the non-bailable warrant and apply for

withdrawal of that warrant and for the grant of bail. It was also

held that if an application for bail is filed, the same has to be

considered in the light of the principles laid down in Biju Vs.

State of Kerala [2007(2) K.L.T. 280].

Reserving the right of the petitioner to move for withdrawal

of the warrant and for the grant of bail before the court which

issued the warrant, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm