IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3420 of 2008()
1. PINTO JOSEPH, KALLARIKKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, S.I. OF POLICE,
... Respondent
For Petitioner :SRI.K.V.SOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2008
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.3420 of 2008
-------------------------------------------
Dated this the 28th day of May, 2008
ORDER
Petition for anticipatory bail.
2. Petitioner is accused in C.P.No.109 of 2007 before
the Judicial First Class Magistrate Court, Chalakudy. The
offence alleged against him is under Section 55(a) of Abkari
Act. Warrant is issued against him by the court and he is
apprehending arrest. Therefore, this petition is filed for
anticipatory bail.
3. The petitioner’s presence is required for the
committal proceedings and hence, non bailable warrant has
been issued by a court of competent jurisdiction. It is
submitted that the petitioner was appearing in another case
regularly and he was not aware of the pendency of the
committal proceedings in this case. This fact is true, it is
needless to say that he is entitled for bail. He may seek
remedy before the lower court and seek appropriate relief.
BA No.3420/08 2
There is no ground to invoke Section 438 of Crl.P.C. in this
case.
Petition is disposed of accordingly.
K.HEMA, JUDGE
csl