High Court Kerala High Court

Shinoy vs Sub Inspector Of Police on 22 May, 2008

Kerala High Court
Shinoy vs Sub Inspector Of Police on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1831 of 2008()


1. SHINOY, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/05/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.1831 of 2008
                   ----------------------------------------
              Dated this the 22nd day of May 2008

                              O R D E R

The petitioner faces indictment in a prosecution for

offences punishable inter alia under Section 308 I.P.C. The case

was pending before the Additional Sessions Court. The

petitioner was not available for trial. The case against him has

hence been split up and transferred to the list of long pending

cases. Coercive processes have been issued against the

petitioner. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. The petitioner is willing to surrender

before the learned Judge and seek regular bail. But he

apprehends that his application for bail may not be considered

by the learned Judge on merits, in accordance with law and

expeditiously. He, therefore, prays that directions under

Section 482 Cr.P.C. may be issued to the learned Judge to

release the petitioner on bail when he appears and applies for

bail.

Crl.M.C.No.1831/08 2

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

Judge and explain to the learned Judge, the circumstances under

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

find absolutely no reason to assume that the learned Judge would

not consider the application for bail to be filed by the petitioner

on merits, in accordance with law and expeditiously. Every court

must do the same. No special or specific directions appear to be

necessary. Sufficient general directions have been issued in

Alice George vs. Deputy Superintendent of Police [2003(1)KLT

339].

4. In the result, this Criminal Miscellaneous Case is

dismissed but with the specific observation that if the petitioner

surrenders before the learned 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 appropriate orders

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

of surrender itself.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.1831/08 3

Crl.M.C.No.1831/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007