High Court Kerala High Court

Satheesan vs State Of Kerala on 18 February, 2009

Kerala High Court
Satheesan vs State Of Kerala on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7956 of 2008()


1. SATHEESAN S/O. VELUKUTTY, MANACALPUTHEN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/02/2009

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                        B.A.No. 7956 of 2009
               -----------------------------------------

             Dated this the 18th February, 2009

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

149, 395, 436 and 452 of the Indian Penal Code. Petitioner is

the 19th accused in Crime no.100/92 of Poonthura Police

Station. Since he was absconding, the case was transferred to

the register of long pending cases as L.P.No.72/97, on the file

of the Judicial First Class Magistrate Court, Trivandrum.

Petitioner apprehends arrest and hence, this petition.

3. This petition is opposed. Learned Public Prosecutor

submitted that the crime is of the year 1992 and petitioner was

absconding all these 16 years. He is not entitled for

anticipatory bail, it is submitted.

4. On going through the contention raised and the order

passed by the learned Sessions Judge in Annexure-II order, I

do not find any reason to grant anticipatory bail. Anticipatory

bail is not intended to be extended to persons, who are

absconding for long period of 16 years without any reason.

BA.7956/08 2

The learned Sessions Judge has observed that petitioner has

not substantiated the reason for not co-operating with the

investigation or trial. On the facts of this case, I am least

inclined to grant anticipatory bail. Petitioner is bound to

appear before the Magistrate Court concerned and co-operate

with the investigation. Hence, the following order is passed:

(1) Petitioner shall surrender before the

investigating officer and co-operate with the

investigation. Whether he surrenders or not,

police is at liberty to arrest him and proceed

in accordance with law.


      (2)    No further application for anticipatory bail

            by    petitioner   in   this   crime  will be

            entertained by this Court.

     Petition is dismissed.




                                   K.HEMA, JUDGE
vgs.