High Court Kerala High Court

Vinod @ Vinod Kumar vs State Of Kerala on 6 September, 2007

Kerala High Court
Vinod @ Vinod Kumar vs State Of Kerala on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5245 of 2007()


1. VINOD @ VINOD KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/09/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5245 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 6th day of September, 2007

                                  O R D E R

Application for anticipatory bail. The petitioner faces

allegations, inter alia, under Section 304 I.P.C. The petitioner was

enlarged on bail at the crime stage. Investigation is complete and

final report has already been filed. The petitioner was not available

before the committal court. The co-accused have already been

committed and the case against them is pending before the Sessions

Court as S.C.460 of 2004. The case against the petitioner was split

up and is continuing as C.P.96 of 2003 before the learned Magistrate.

That case has since been transferred to the list of long pending cases

also. Coercive process have been issued against the petitioner. The

petitioner finds a warrant of arrest issued by the learned Magistrate

chasing him. He is the third accused.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. His absence was not wilful, but was

due to reasons beyond his control. He had no knowledge of the

commencement of the proceedings after the filing of the final report.

B.A.No. 5245 of 2007
2

The petitioner is willing to appear before the learned Magistrate, but he

apprehends that his application for bail may not be considered by the

learned Magistrate on merits, in accordance with law and expeditiously.

He therefore prays that directions under Section 438 and/or 482 Cr.P.C.

may be issued in favour of the petitioner.

3. The learned Prosecutor opposes the application. He submits that

there are no circumstances to justify the invocation of the powers under

Section 438 Cr.P.C. in favour of the petitioner.

4. I find merit in the opposition by the learned Prosecutor. It is

trite after the decision in Bharat Chaudhary v. State of Bihar (AIR

2003 SC 4662) that powers under Section 438 Cr.P.C. can be invoked

even in favour of a petitioner, who apprehends arrest in a pending case on

the strength of a non-bailable warrant issued by the court. Even that is not

by itself sufficient to justify the invocation of the jurisdiction under Section

438 Cr.P.C. I am unable to find any compelling reasons which would

justify invocation of the jurisdiction under Section 438 Cr.P.C.

5. It is certainly for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances under

which he could not earlier appear before the learned Magistrate. I have no

B.A.No. 5245 of 2007
3

reason to assume that the learned Magistrate would not consider the

application for bail to be filed by the petitioner when he surrenders before

the learned Magistrate, on merits, in accordance with law and

expeditiously. Every court must do the same. No special or specific

direction appears to be necessary. Sufficient general directions have

already been issued by this Court in the decision in Alice George v.

Dy.S.P. of Police (2003 (1) KLT 339).

6. This application is accordingly dismissed. I may however hasten

to observe that if the petitioner appears before the learned Magistrate and

applies for bail after giving sufficient prior notice to the Prosecutor in

charge of the case, the learned Magistrate must proceed to pass orders on

merits, in accordance with law and expeditiously – on the date of surrender

itself.

(R. BASANT)
Judge

tm