High Court Kerala High Court

Sumesh A.V. vs The State Of Kerala on 6 December, 2007

Kerala High Court
Sumesh A.V. vs The State Of Kerala on 6 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3646 of 2007()


1. SUMESH A.V., S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/12/2007

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3646 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 6th day of December, 2007

                                O R D E R

The petitioner faces indictment in a prosecution under

Section 138 of the N.I. Act. Cognizance was taken as early as in

2005, as can be seen from the number assigned to the case, i.e.

S.T. 372 of 2005. The petitioner has not entered appearance so

far. Consequently coercive processes have been issued against

him. The petitioner finds such processes issued by the learned

Magistrate chasing him.

2. According to the petitioner he is absolutely innocent.

His absence was not willful or deliberate, but on account of

reasons beyond his control. He is willing to surrender 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. It is in these

circumstances prayed that appropriate directions may be issued to

release the petitioner on bail on the date of surrender itself.

Crl.M.C.No. 3646 of 2007
2

3. 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 reason to assume that the learned Sessions 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).

4. 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

Crl.M.C.No. 3646 of 2007
3