High Court Kerala High Court

Sidhiqul Akbar vs State Of Kerala on 25 February, 2010

Kerala High Court
Sidhiqul Akbar vs State Of Kerala on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5893 of 2009()


1. SIDHIQUL AKBAR,S/O.AHAMMED,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :25/02/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 5893 OF 2009
              ------------------------------------------------------
            Dated this the 25th day of February, 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

SC No.514 of 2008 of the Sessions Court, Thrissur.

2. The offence alleged against the petitioner is under Section

3(1)(viii) of the Scheduled Castes and Scheduled Tribes (Prevention

of Atrocities) Act.

3. It is submitted by the learned counsel for the petitioner that

the case was initiated on a complaint filed by the de facto

complainant before the Magistrate’s Court. The complaint was

forwarded to the police for investigation under Section 156(3) of the

Code of Criminal Procedure. Accordingly, the crime was registered.

It is pointed out that in the complaint, the name of the petitioner is

not shown as an accused. However, during investigation, his name

B.A. NO. 5893 OF 2009

:: 2 ::

was also added as accused by the investigating officer. During the

crime stage, the petitioner was granted bail. Thereafter, he went

abroad in search of a job. It is submitted that he did not receive any

summons issued by the Sessions Court. He came back to India in

September, 2009. At that time he realised that a non-bailable

warrant was pending against him. He apprehends arrest and,

therefore, he has filed this application for anticipatory bail.

4. In Vineeth Somarajan @ Ambady v. State of Kerala

(2009 (3) KHC 471), it was held that where non-bailable warrant is

issued by the court on account of non-appearance of the accused,

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 by filing a Bail Application under 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 v. State of Kerala (2007(2) KLT 280).

B.A. NO. 5893 OF 2009

:: 3 ::

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
ahz/