High Court Kerala High Court

Shibi vs State Of Kerala on 5 December, 2006

Kerala High Court
Shibi vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7338 of 2006()



1. SHIBI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/12/2006

 O R D E R
                                     V. RAMKUMAR, J.

                                 ---------------------------

                                  B.A.NO.7338 OF 2006

                                 ---------------------------

                                  Dt. DECEMBER 5, 2006


                                            ORDER

The petitioner who is the 9th accused in Crime no.313/2002 of North

Parur Police Station for offences including one punishable under sec.307

I.P.C. and now pending before the Addl. Sessions Court (Fast Track No.II),

Ernakulam, as S.C.685/2004, inter alia seeks his release on bail in the above

case.

2. Heard the learned counsel for the petitioner and the learned Public

Prosecutor.

3. The facts leading to the filing of this petition can be summarized as

follows:-

The petitioner who was the 9th accused in the case, after committal of

the case to the Sessions Court was granted bail from the Sessions Court on

17.1.2004. The case was thereafter posted to various dates. On 20.8.2005

the petitioner was arrested in Crime No.227/2005 of Mararikkulam Police

Station. Therefore, on 27.8.2005 when the case was called before the

Sessions Court, the petitioner was absent and no application on his behalf

was filed. The learned Sessions Judge, therefore, forfeited the bond of the

petitioner and issued non-bailable warrants against him and notice to his

sureties. The case was posted to 3.10.2005 and thereafter to 4.11.2005. On

4.11.2005 it was reported to the court that the petitioner was in custody.

B.A.7338/06 2

Thereafter, the case was posted on 25.11.2005, 29.12.2005, 10.2.2006,

2.3.2006, 11.5.2006, 15.6.2006 and 14.7.2006. On none of those days,

notwithstanding the fact that the petitioner was reported to be in custody,

production warrant was issued for the production of the petitioner. On

2.9.2006 the matter was taken up and production warrant was issued for the

production of the petitioner on 13.10.2006, on which day the petitioner was

produced before court. The matter was thereafter being adjourned. In the

meanwhile, as per order dt. 1.12.2006 passed in B.A.No.6892/2006, this

court had granted bail to the petitioner in Crime No.227/2005 of

Mararikkulam Police Station. The grievance of the petitioner is that even

though he filed an application for recalling the production warrant against him

and for releasing him on bail either on the previous sureties or on fresh

sureties, the said petition is being adjourned at the request of the Public

Prosecutor presumably because the prosecution wants to challenge the order

passed by this court in B.A.No.6892/2006 before the Supreme Court.

4. If, as a matter of fact, the petitioner was in custody in another case

on 27.8.2005 when S.C.No.685/2004 was called before the Sessions Court,

it cannot be said that there was willful default in the form of a breach on the

part of the petitioner in not appearing before the court on that day. No

doubt, there was no request from his counsel as well. The fact remains that

both sides did not inform the court that the petitioner was already arrested

on 20.8.2005 in Crime No.227/2005. If this fact had been brought to the

notice of the Sessions Judge, the bail bond would not have been forfeited.

B.A.7338/06 3

Now that the court itself was informed subsequently that the petitioner was

in custody and his presence was secured by means of a production warrant,

it is only just and proper that the Sessions Court considers the request of the

petitioner to recall the production warrant and to order his release on bail if

his continued custody is not warranted in connection with any other case. It

is understood that the case is posted to 6.12.2006 in the Sessions Court.

5. Accordingly, this petition is disposed of directing the Addl. Sessions

Court (Fast Track – II), Ernakulam, to consider and dispose of the petitioner’s

application to recall the production warrant and to release him on bail either

on the previous sureties or on fresh sureties. It shall be open to the

petitioner to file a formal application for bail, in case such a petition has not

already been filed. The court below shall consider the petitioner’s case on

6.12.2006 itself and pass appropriate orders on his petition.

(V.RAMKUMAR, JUDGE)

Issue photocopy today itself on usual terms.

mt/-