IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3607 of 2008()
1. K.P.MONAPPA, PRINCIPAL EMPLOYER,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/09/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.3607 of 2008
-------------------------------------
Dated this the 25th day of September, 2008
ORDER
Petitioner, who faces indictment under Section 138 of the
Negotiable Instruments Act; who was once released on bail and
against whom a warrant of arrest is issued by the learned
Magistrate to procure his presence, has come to this Court with
this petition under Section 482 Cr.P.C for issue of directions to
consider his application for bail on merits, in accordance with
law and expeditiously – on the date of surrender itself in terms of
the dictum in Alice George v. The Deputy Superintendent of
Police [2003(1) KLT 339].
2. Sufficient general directions have already been issued
in Alice George v. The Deputy Superintendent of Police
[2003(1) KLT 339] and I am not persuaded to agree that it is
necessary for this Court in every subsequent application to issue
directions under Section 482 Cr.P.C to the learned Magistrates
to comply with the direction in Alice George v. The Deputy
Superintendent of Police . Every court must do the same. If
the same is not done, it shall be open to the parties to move the
Crl.M.C. No.3607 of 2008 2
superior courts and make complaint about such non compliance.
No specific or special directions appear to be necessary in these
circumstances.
3. This Crl.M.C is, in these circumstances, dismissed, but
with the above specific observations.
4. Hand over a copy of this order to the learned counsel
for the petitioner for production before the court below.
(R.BASANT, JUDGE)
rtr/-