High Court Kerala High Court

Pradeep vs State Of Kerala on 18 June, 2010

Kerala High Court
Pradeep vs State Of Kerala on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3616 of 2010()


1. PRADEEP, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.PAUL JACOB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/06/2010

 O R D E R
                             K.HEMA, J.
            ----------------------------------------------
               Bail Application No.3616 of 2010
            ----------------------------------------------
                     Dated 18th June, 2010.

                              O R D E R

This petition is for anticipatory bail.

2. A case was registered against petitioner(A1) on the

allegation that he, along with another, committed offence under

Section 379 read with Section 34 of the Indian Penal Code.

Petitioner was granted bail by the court, but later, he did not

appear and hence, non-bailable warrant was issued against him.

The case is transferred to the register of long pending cases, as

L.P.26/10.

3. Learned counsel for petitioner submitted that

petitioner could not appear in court only because he was sick and

was under continuous treatment, as evidenced by medical

certificates, Annexures I to III. Petitioner is prepared to surrender

before the Magistrate Court and co-operate with the trial.

4. Learned Public Prosecutor submitted that the crime

is of the year 1998 and petitioner was absconding. Petitioner was

granted bail but he jumped bail. Hence, there is every chance for

absconding, it is submitted.

5. On hearing both sides and on going to Annexure I to

BA NO. 3616/10 2

III, it appears that petitioner has some ailment. But, I am not

aware, under what circumstances, the court below has issued

non-bailable warrant against petitioner. Petitioner is

apprehending arrest not because he is accused of commission of

a non-bailable offence. But, non-bailable warrant was issued to

procure his presence before court, since petitioner jumped bail.

Unless I am satisfied that non-bailable warrant issued is illegal, I

am not inclined to interfere with the discretion of the trial court

under Section 437 of the Criminal Procedure Code.

6. If anticipatory bail is granted without ascertaining

the circumstances under which non-bailable warrant was issued,

it may interfere with the lawful proceedings before the trial court.

Hence, I am not inclined to grant anticipatory bail. Petitioner is at

liberty to surrender before the Magistrate Court concerned and

apply for bail under Section 437 of the Criminal Procedure Code

and satisfy the court about the reason for his non-appearance etc.

Petition is dismissed.

K.HEMA, JUDGE.

tgs