IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18024 of 2009(Q)
1. M/S AKAI CREATIONS CINEMA PVT LTD.,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. SRI. BAIJU D.D, S/O. MATHEW, AGED 34
For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C).No. 18024 OF 2009
===========================
Dated this the 17th day of September,2009
JUDGMENT
The Writ Petition is filed for a direction to
respondents 2 to 4, to arrest fifth respondent the
accused in C.C.1129/2000 on the file of Judicial First
Class Magistrate-II contending that inspite of the non-
bailable warrant issued, fifth respondent is not being
arrested.
2. In view of the allegation raised in the
petition, report was called from Judicial First Class
Magistrate, Ernakulam whether non-bailable warrant is
pending. The report received discloses that a non-
bailable warrant was issued to the petitioner himself
on his request on 20.5.2005 and the non-bailable
warrant was not returned and thereafter no further
non-bailable warrant was issued by the court. In such
circumstance,petitioner is not entitled to allege non
action on the part of the police officer. Petition is
bereft of bonafides. The petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
2
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006