High Court Kerala High Court

Jithin Babu vs The Sub Inspector Of Police on 6 January, 2010

Kerala High Court
Jithin Babu vs The Sub Inspector Of Police on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 57 of 2010()


1. JITHIN BABU, VIBIN VIHAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

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

 Dated :06/01/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                        B.A. NO. 57 OF 2010
             ------------------------------------------------------
             Dated this the 6th day of January, 2010


                                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.2 in

C.C.No.78 of 2009 on the file of the Court of the Judicial Magistrate

of the First Class – I, Kollam.

2. It is stated that the offences alleged against the petitioner

are under Sections 294(b), 323, 324 and 341 read with Section 34

of the Indian Penal Code. It is also stated that since the petitioner

was absent, the case against him was split up. The petitioner also

states that the case against the first accused was tried and he was

convicted and sentenced.

3. Since the petitioner was not available before Court, non-

bailable warrant was issued against him. The petitioner apprehends

arrest in execution of the non-bailable warrant issued against him.

All the offences alleged against the petitioner are bailable.

B.A. NO. 57 OF 2010

:: 2 ::

4. 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

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).

Reserving the right of the petitioner to move the Court which

issued the non-bailable warrant, to recall the warrant and to grant

bail, this Bail Application is closed.

(K.T.SANKARAN)
Judge

ahz/