High Court Kerala High Court

Kunjimon vs State Of Kerala Represented By on 12 November, 2007

Kerala High Court
Kunjimon vs State Of Kerala Represented By on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6683 of 2007()


1. KUNJIMON,AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 6683 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 12th day of November, 2007

                               O R D E R

Application for anticipatory bail. The petitioner faces

allegations under Section 376 I.P.C. Investigation is complete.

Final report has already been filed. Cognizance has been taken

by the learned Magistrate. Committal order was passed. The

Sessions Court has taken cognizance. The case is now pending

as S.C.340 of 2005 before the Fast Track Court-I, Trichur.

Consequent to the non-appearance of the petitioner before the

learned Sessions Judge, a warrant of arrest has been issued

against the petitioner. The petitioner finds such warrant of arrest

issued by the learned Sessions Judge chasing him.

2. According to the petitioner he is absolutely innocent.

His failure/omission to appear earlier was not wilful, but was due

to reasons beyond his control. The parties have settled their

disputes. The petitioner has married the victim. They had settled

the disputes before the matrimonial court also. In these

B.A.No. 6683 of 2007
2

circumstances it is prayed that the petitioner may not be vexed with

arrest and detention in the pending case.

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

Sessions Judge and explain to the learned Judge the circumstances

under which he could not earlier appear before the learned Judge. I

have no reason to assume that the learned Sessions Judge would not

consider the application for bail to be filed by the petitioner when he

surrenders before the learned Judge, 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).

4. This application is accordingly dismissed. I may however

hasten to observe that if the petitioner appears before the learned

Sessions Judge and applies for bail after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned Judge

must proceed to pass orders on merits, in accordance with law and

expeditiously – on the date of surrender itself. I need only mention that

B.A.No. 6683 of 2007
3

it will be open for the petitioner to place all materials before the

learned Sessions Judge to show that the petitioner has already married

the victim and has settled the disputes with the victim.

(R. BASANT)
Judge

tm