High Court Kerala High Court

Manoharan vs State Of Kerala on 17 November, 2009

Kerala High Court
Manoharan vs State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6487 of 2009()


1. MANOHARAN, S/O.KOCHURAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/11/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 6487 OF 2009
             ------------------------------------------------------
           Dated this the 17th day of November, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in C.P.No.194 of

2009, on the file of the Court of the Judicial Magistrate of the First

Class II, Kottarakkara.

2. The offence alleged against the petitioner is under Section

511 of 376 of the Indian Penal Code.

3. The crime was registered as Crime No.211 of 2000 of

Chadayamangalam Police Station. The case was pending before

the Judicial Magistrate of the First Class II, Kottarakkara and, at that

time, the petitioner did not appear. He absconded. The case was

treated as long pending case and it was numbered as L.P.No.72 of

2003. The Court issued non-bailable warrant for the arrest of the

petitioner. The case is now pending as C.P.No.194 of 2009 before

the Court of the Judicial Magistrate of the First Class II, Kottarakkara.

B.A. NO. 6487 OF 2009

:: 2 ::

4. The petitioner surrendered before Court on 7.10.2009 and

he was remanded to judicial custody. The petitioner moved for bail.

Learned Sessions Judge dismissed the application for bail by the

order dated 19.10.2009.

5. It is submitted by the learned Public Prosecutor that after

the date of occurrence, the petitioner was absconding and that he

could not be arrested at all. If the petitioner is released on bail, there

is every likelihood of the petitioner making himself scarce. It is also

submitted by the learned Public Prosecutor that the learned Sessions

Judge has rightly dismissed the application for bail.

6. Taking into account the facts and circumstances of the

case, I am not inclined to grant bail to the petitioner. The petitioner

was absconding all through out. In spite of repeated non-bailable

warrants having been issued, presence of the petitioner could not be

procured before Court. If the petitioner is released on bail, it is most

likely that he may abscond again as rightly pointed out by the learned

Public Prosecutor. The crime was registered in the year 2000 and

the petitioner surrendered before Court after nine years.

B.A. NO. 6487 OF 2009

:: 3 ::

In the facts and circumstances of the case, the Bail Application

is dismissed.

(K.T.SANKARAN)
Judge

ahz/