High Court Kerala High Court

K.Geetha vs State Of Kerala on 23 July, 2007

Kerala High Court
K.Geetha vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4430 of 2007()


1. K.GEETHA, AGED 45, T.C.6/646,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                     R.BASANT, J

                         = = = = = = = = = = = = =

                               B.A.No.4430 of 2007

                        = = = = = = = = = = = = = =

                      Dated this the 23rd day of July, 2007


                                         ORDER

Application for anticipatory bail. The petitioner is the 1st accused.

There is an allegation that building taken on rent by the petitioner was

used for running the flesh trade. The investigation is complete. Final

report has already been filed. The petitioner’s prayer for anticipatory

bail was dismissed by the learned Sessions Judge, even before the

final report was filed. The learned Public Prosecutor submits that the

the final report was filed on 30.6.07 and the prosecution is pending as

C.C.No.937/2007. The petitioner apprehends imminent arrest.

2. After the decision in Bharat Chaudhary v. State of Bihar

[A.I.R 2003 S.C 4662], it is trite that powers under Section 438 Cr.P.C

can be invoked in favour of a person who apprehends arrest in

execution of a non bailable warrant issued by a court in a pending

proceedings. But even for that, sufficient and satisfactory reasons

must be shown to exist. I am not persuaded in the facts and

circumstances of this case to conclude that any such reasons exist.

3. In the result, this petition is dismissed. I may however,

B.A.No.4430 of 2007 2

hasten to observe that if the petitioner appears before the learned

Magistrate and applies for bail, after giving sufficient prior notice to the

Prosecutor, the learned Magistrate must proceed to pass appropriate

orders on merits, in accordance with law and expeditiously-on the date

of surrender itself unless there are exceptional and compelling

reasons.

(R.BASANT, JUDGE)

sj

/TRUE COPY/

P.A.TO JUDGE