High Court Kerala High Court

Riyas vs The Sub Inspector Of Police on 9 June, 2010

Kerala High Court
Riyas vs The Sub Inspector Of Police on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3397 of 2010()


1. RIYAS, S/O. ZACHARIA,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :09/06/2010

 O R D E R
                                K.HEMA, J.
              ----------------------------------------------
                  Bail Application No.3397 of 2010
              ----------------------------------------------
                          Dated 9th June, 2010.
                                 O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 138 of the

Negotiable Instruments Act. Petitioner is the accused in a case

registered in the year 2007. Since petitioner was not available for trial,

non-bailable warrant was issued against him and the case was

transferred to the register of long pending cases as L.P.No.144/09.

Petitioner apprehends arrest and hence, this petition.

3. On hearing both sides, I am satisfied that petitioner’s

presence is sought to be procured for the purpose of trial by issuing a

non-bailable warrant by the trial court. Petitioner has not been able to

establish that the said order is illegal. Since petitioner’s presence is

required as per a lawful warrant issued by a competent court, it may

not be proper for this Court to exercise powers under Section 438 of

the Criminal Procedure Code to grant anticipatory bail. Petitioner may

seek his remedy before the trial court itself.

Petition is dismissed.

K.HEMA, JUDGE.

tgs