High Court Kerala High Court

Jayasree vs State Of Kerala on 16 December, 2009

Kerala High Court
Jayasree vs State Of Kerala on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7563 of 2009()


1. JAYASREE, W/O.ASHOK KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  : No Appearance

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

 Dated :16/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 7563 OF 2009
             ------------------------------------------------------
            Dated this the 16th day of December, 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 third accused

in Crime No.67 of 2007 of Pulpally Police Station, Wayanad District.

2. The offence alleged against the petitioner is under Section

420 read with Section 34 of the Indian Penal Code.

3. After completing the investigation, charge sheet was filed in

the case. The petitioner received summons. At that time, she had

approached this Court by filing Crl.M.C.No.532 of 2009 to quash the

final report. Crl.M.C.No.532 of 2009 was disposed of by the order

dated 4.2.2009, by which the petitioner was granted liberty to apply

before the learned Magistrate for passing an order under Section

173(8) of the Code of Criminal Procedure. The petitioner appeared

before the learned Magistrate and made the application. The

learned Magistrate passed an order dated 24.2.2009, ordering

B.A. NO. 7563 OF 2009

:: 2 ::

further investigation of the case under Section 173(8) of the Code of

Criminal Procedure. It would appear that, after further investigation,

a report was filed by the investigating officer.

4. It is submitted by the learned counsel for the petitioner that

the petitioner belongs to Palakkad District. The petitioner is working

as the Postmaster of Muthuthala Post Office in Palakkad District. It

is stated that the petitioner was exempted from personal appearance

before the Court of the Judicial Magistrate of the First Class II,

Sulthan Bathery. However, on 9.10.2009, the counsel appearing for

the petitioner did not appear before Court and, therefore, non-

bailable warrant was issued by the Court. The petitioner apprehends

arrest in execution of the non-bailable warrant.

5. In Vineeth Somarajan @ Ambady 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,

normally, the person against whom the warrant is issued has to

approach the Court which issued the warrant for re-calling the

warrant and for the grant of bail. He cannot, normally, straight away

approach the High Court by filing a Bail Application under Section

B.A. NO. 7563 OF 2009

:: 3 ::

438 of the Code of Criminal Procedure. 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 in the light of the

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

6. Learned counsel for the petitioner submitted that the

petitioner was on medical leave from 1.7.2009 to 30.11.2009. It is

stated that the petitioner was suffering from jaundice and typhoid.

The counsel states that the petitioner is not physically fit to travel to

Wayanad and appear before Court to seek for recalling the non-

bailable warrant and for the grant of bail. It is submitted that the

petitioner is prepared to appear before the learned Magistrate and

apply for recalling the warrant and for the grant of bail. The only

prayer is that the petitioner may be granted a breathing time for

doing so. The submission appears to be just and reasonable.

Accordingly, the petitioner is granted time up to 15.1.2010 to appear

before the learned Magistrate and apply for appropriate reliefs. Till

then the petitioner will not be arrested in execution of the non-

bailable warrant issued by the Judicial Magistrate of the First Class-

II, Sulthan Bathery in C.C.No.271 of 2008 (Crime No.67 of 2007 of

Pulpally Police Station).

B.A. NO. 7563 OF 2009

:: 4 ::

Reserving the right of the petitioner to appear before the Court

which issued the non-bailable warrant and to apply for re-calling the

warrant and for grant of bail, the Bail Application is closed with the

aforesaid direction not to arrest the petitioner till 15.1.2010.

(K.T.SANKARAN)
Judge

ahz/