High Court Kerala High Court

Kitarintavida Vahid vs State Of Kerala on 15 June, 2009

Kerala High Court
Kitarintavida Vahid vs State Of Kerala on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3078 of 2009()


1. KITARINTAVIDA VAHID, SON OF
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE PUBLIC
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

3. P.P. KHADEEJA, D/O. MAMMUNHI, AGED 31

                For Petitioner  :SRI.K.M.MOHAMMED KUNHI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/06/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
                         B.A. NO. 3078 OF 2009 B
                ------------------------------------------------------
                      Dated this the 15th June, 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 accused in C.C. No.267

of 2006 (L.P.C.114 of 2008), on the file of the Judicial Magistrate of the

First Class I, Kannur..

2. The case was originally numbered and tried as C.C.NO.197 of

2004. The petitioner herein was the first accused therein. It is stated that

he was working abroad. He did not appear in the case. The case against

him was split up and it was renumbered as C.C.No.267 of 2006. The

other accused in the case were acquitted. The offence alleged against

the accused persons were under Section 498A read with Section 34 of

the Indian Penal Code.

3. In the present case, namely, C.C.No.267 of 2006, the petitioner

did not appear and non-bailable warrant was issued against him. The

petitioner moved Crl.M.C.No.667 of 2009 before the Court of Sessions,

Thalassery for anticipatory bail. That application was dismissed by the

order dated 27.5.2009.

B.A. NO. 3078 OF 2009

:: 2 ::

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

petitioner as well as the third respondent, his wife, have settled all their

disputes and differences and they are living together for about three years

and a child was born in that relationship. Now a warrant is pending

against the petitioner. The petitioner apprehends that if he appears

before the Magistrate Court, there is every likelihood of the petitioner

being remanded to judicial custody.

5. Taking into account the facts and circumstances of the case, I

am of the view that bail can be granted to the petitioner. The petitioner

shall surrender before the Judicial Magistrate of the First Class I, Kannur

on any day between 17.6.2009 and 24.6.2009 and on such surrender, he

shall be released on bail by the learned Magistrate on the same day itself.

The Bail Application is allowed as indicated above.

(K.T.SANKARAN)
Judge

ahz/