IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3518 of 2008()
1. KABEER, AGED 47 YEARS,
... Petitioner
Vs
1. S.I. OF POLICE,
... Respondent
2. C.I. OF POLICE,
For Petitioner :SRI.SALIM V.S.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/06/2008
O R D E R
K. HEMA, J.
-----------------------------------
B.A. No. 3518 OF 2008
-----------------------------------
Dated this the 2nd day of June, 2008.
O R D E R
This is a petition for anticipatory bail.
2. Learned counsel appearing for the petitioner submitted
that the police men are repeatedly coming to the house of the
petitioner in search of him from 20.05.2008 onwards. It is stated
by them that the petitioner is required for arrest. On an earlier
occasion, he was questioned by the police regarding his brother’s
business. He does not know for what purpose the police is
visiting his house and requires him for arrest. The petitioner
apprehends his arrest, implicating himself in a non-bailable
offence and hence this petition.
3. Learned Public Prosecutor submitted that two cases are
pending against the petitioner before the Judicial First Class
Magistrate, Kattakkada in which non-bailable warrants are issued
against him. His presence is required before the Court. Except
these cases, no fresh crime is registered against the petitioner.
These submissions are recorded. Since petitioner’s arrest may be
required in execution of a non-bailable warrant issued by a court
B.A. No. 3518/08 2
of competent jurisdiction, I am not inclined to grant anticipatory
bail to him. He may seek his remedies before the lower court.
4. Learned counsel appearing for the petitioner submits
that the Public Prosecutor may be directed to give the details of
the case number in which the petitioner is an accused. I am not
inclined to give any such direction in favour of an absconding
accused and it is for him to find out the same. It is made clear
that this order will not prevent the police officer from arresting
the petitioner in execution of a non-bailable warrant issued by
the lower court.
This petition is dismissed.
K. HEMA, JUDGE.
smp