High Court Kerala High Court

Vijayakumar vs The Sub Inspector Of Police on 2 February, 2010

Kerala High Court
Vijayakumar vs The Sub Inspector Of Police on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 338 of 2010()


1. VIJAYAKUMAR, S/O.RAVEEDNRAN
                      ...  Petitioner
2. AJAYAKUMAR, S/O.RAVEENDRAN, A2

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

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

 Dated :02/02/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 338 OF 2010
            ------------------------------------------------------
            Dated this the 2nd 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 petitioners are accused Nos.1

and 2 in C.P.No.103 of 2008, on the file of the Court of the Judicial

Magistrate of the First Class II, Thiruvananthapuram.

2. The offences alleged against the petitioners are under

Sections 341, 294(b), 323, 326 and 308 read with Section 34 of the

Indian Penal Code.

3. After completing the investigation, charge sheet was filed in

the case and the case is pending as C.P.No.103 of 2008 before the

Court of the Judicial Magistrate of the First Class II,

Thiruvananthapuram. It is stated that non-bailable warrant is issued

by the Court against the petitioners. The petitioners apprehend

arrest in execution of the non-bailable warrant and, therefore, they

have filed this Bail Application under Section 438 of the Code of

Criminal Procedure.

B.A. NO. 338 OF 2010

:: 2 ::

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).

Reserving the right of the petitioners 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/