High Court Kerala High Court

K.Ramshad vs State Of Kerala on 2 September, 2010

Kerala High Court
K.Ramshad vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2727 of 2010()


1. K.RAMSHAD, SON OF ABOOBACKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2727 of 2010
            --------------------------

                       ORDER

Petitioner, the accused in Crime No.386/2010 of

Chandera Police Station, was granted bail by

Judicial First Class Magistrate-I, Hosdrug. The

case was registered for the offence under Section

324 of Indian Penal Code. Subsequently, police

altered the offences to one under Sections 326 and

308 of Indian Penal Code. The Station House

Officer, Chandera Police Station filed C.M.P.No.

3806/2010 before the Magistrate for a direction to

the petitioner to apply for bail for the altered

offences. By Annexure-A1 order, learned Magistrate

directed the petitioner to apply for bail for the

newly added offences. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

Annexure-A1 order contending that learned

Magistrate should have followed the decision of

this Court in Biju v. State of Kerala (2002 (2) KLT

CRMC 2727/10 2

495) and should not have followed the decision in

Thomas v. State of Kerala (2008 (3) KLT 248) and

therefore, the order is illegal and is to be

quashed.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. Though learned counsel appearing for the

petitioner sought to convince me that there is

conflict in the two decisions, I cannot agree with

the submission. In Biju’s case (supra), this Court

held that bail already granted can only be

cancelled on specific grounds, as per the

provisions provided under Code of Criminal

Procedure. In Thomas’s case (supra), this Court

held that when a grievous offence is added

subsequent to granting of bail for a lessor

offence, the accused has to apply for bail for the

newly added offences. Learned Magistrate followed

the decision in Thomas’s case (supra). The order is

perfectly legal. I find no reason to interfere with

CRMC 2727/10 3

Annexure-A1 order.

4. Learned counsel then submitted that as

petitioner did not appear as directed, a non

bailable warrant was issued and if petitioner

appears and files an application for bail, it is

likely that he would be remanded. I cannot agree

with the submission that leaned Magistrate will not

consider the application for bail on merits.

Learned Magistrate shall consider the application

for bail in accordance with law and pass

appropriate orders without delay.

Petition is dismissed.

2nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv