High Court Kerala High Court

Shibu vs State Of Kerala on 23 December, 2009

Kerala High Court
Shibu vs State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7753 of 2009()



1. SHIBU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR (BALARAMAPURAM)

                For Respondent  : No Appearance

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

 Dated :23/12/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 7753 of 2009
              ------------------------------------
          Dated this the 23rd day of December, 2009

                           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.9 in C.C. No.746/2006 on the file of the Court of

the Judicial Magistrate of the First Class, Paravur, Kollam.

2. The offences alleged against the petitioner are

under Sections 143, 147, 148, 448, 294(b), 506(ii) and 427

read with Section 149 of the Indian Penal Code.

3. The petitioner states that he could not appear

before court as he was working abroad. The trial court has

issued a non-bailable warrant to arrest the petitioner. The

petitioner apprehends arrest in execution of the non-bailable

warrant. Hence, he has filed this application for anticipatory

bail.

4. In Vineeth Somarajan @ Ambadi Vs. State of

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

non-bailable warrant is issued by a court, the proper remedy

of the accused is to approach that court which issued the

B.A. No. 7753 / 2009
2

warrant and to apply for recalling that warrant and for the grant

of bail. It was also observed in Vineeth Somarajan’s case that

when such an application for bail is filed, the same has to be

considered in the light of the principles laid down in Biju Vs.

State of Kerala [2007(2) K.L.T 280].

Reserving the right of the petitioner to move the court

which issued warrant, for recalling the warrant and for the grant

of bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm