High Court Kerala High Court

Sadakathulla vs State Of Kerala on 30 September, 2009

Kerala High Court
Sadakathulla vs State Of Kerala on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5464 of 2009()


1. SADAKATHULLA, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :30/09/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5464 of 2009
                  ---------------------------------------------
           Dated this the 30th day of September, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure filed by the first accused

in C.C.No.496 of 2008 pending before the Judicial Magistrate of

the First Class-II, Perinthalmanna. The offence alleged against

the petitioner and others is under Section 498A read with

Section 34 of the Indian Penal Code. The petitioner was granted

regular bail by the court below. Thereafter, it is submitted, he

went abroad. The petitioner did not appear when the case was

taken up. It is submitted that non bailable warrant was issued.

At that stage, the petitioner has filed this application for

anticipatory bail.

As held in Vineeth Somarajan @ Ambadi vs. State of

Kerala (2009(3) KHC 471), in a case of this nature, the

remedy of the party is to apply before the court, which issued the

non bailable warrant, to recall the warrant and for the grant of

bail. If such Bail Application is filed, in the light of the decision

BA No.5464 /2009 2

reported in Biju vs. State of Kerala (2007(2) KLT 280), it has

to be disposed of expeditiously. Leaving open the right of the

petitioner to move for bail and to apply for recalling the warrant,

this Bail Application is closed.

K.T.SANKARAN,
JUDGE
csl