High Court Kerala High Court

Shaji vs State Of Kerala on 15 March, 2010

Kerala High Court
Shaji vs State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1297 of 2010()


1. SHAJI, S/O.HANIFA, OUNNAVELIKADAYIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/03/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                      B.A.No.1297 of 2010
                 ---------------------------------------------
             Dated this the 15th day of March, 2010



                              O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is accused

No.3 in Crime No.763 of 2005 of Adoor Police Station.

2. The crime was registered for the offences under

Sections 323, 324, 341 and 379 read with Section 34 of the

Indian Penal Code. The learned counsel for the petitioner

submitted that subsequently Section 379 IPC was deleted.

3. The petitioner states that he was not arrested during

the crime stage. After filing the charge sheet, it is stated that

the petitioner received summons, but he could not appear as he

was employed outside Kerala. The case against the petitioner

was split up and it was treated as long pending case. It was

numbered as L.P.No.24 of 2008 on the file of the court of the

Judicial Magistrate of the First Class, Adoor. Non bailable

warrant was issued against the petitioner. The petitioner

apprehends arrest in execution of the non bailable warrant and

BA No.1297/2010 2

therefore, he has approached this Court under Section 438 of the

Code of Criminal Procedure.

4. In Vineeth Somarajan @ Ambady vs. State of

Kerala (2009(3) KHC 471), it was held that in cases where

non bailable warrant is issued by the court, normally, the person

against whom the warrant is issued has to approach the court

which issued the warrant for re-calling the warrant and for the

grant of bail. He cannot, normally, straight away approach the

High Court invoking Section 438 of the Code of Criminal

Procedure. It was also noticed in that decision that when such

an application for bail is filed, the learned Magistrate has to

dispose of the Bail Application in the light of the principles laid

down in Biju vs. State of Kerala (2007(2) KLT 280).

Reserving the right of the petitioner to move the court

which issued the non-bailable warrant, to recall the warrant and

to grant bail, this Bail Application is closed.

K.T.SANKARAN,
JUDGE
csl