IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1385 of 2009()
1. M.N.NARAYANADAS,
... Petitioner
Vs
1. S.H.O., TOWN NORTH POLICE STATION,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :28/04/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
CRL.M.C.NO.1385 OF 2009 (A)
-----------------------------------
Dated this the 28th day of April, 2009
O R D E R
Petition is filed under Section 482 of the Cr.P.C.
Petitioner is the 1st accused (A1) in Crime No.3/2002 of the
Town North Police Station, Palakkad, registered for the
offence punishable under Section 379 of the IPC. He has filed
the above petition seeking a direction to the Judicial First
Class Magistrate Court, Alathur, before whom the above
crime, after completion of the investigation and filing of the
final report, is pending as C.C.No.368/2007, to recall the non
bailable warrant issued against him and to release him on bail
on his surrender before that court.
2. I heard the learned counsel for the petitioner and also
the learned Public Prosecutor. From the submissions made, it
is seen that the petitioner had obtained bail from the court on
23.1.2002, subject to the condition to appear before the
Investigating Officer once in a week. Petitioner is residing at
a different place far away from the place of occurrence and
CRL.M.C.1385/09 2
the court in which the above case is proceeded with, is the
cause shown for his non appearance and issue of non bailable
warrant against him. Having regard to the submissions made
and taking note that the above case, after laying of the charge,
is pending for trial atleast from 2007 onwards, most probably
on account of the non appearance of the petitioner, despite
summons issued by the court, I find the relief prayed for in
the petition cannot be entertained. Petitioner has to seek bail
appearing before the Magistrate and he cannot adopt the
shortcut method of approaching this Court for direction to
release him on bail in the facts presented in the case. Learned
Magistrate is directed to dispose the bail application, if any,
moved by the petitioner on his appearance, as expeditiously as
possible.
Criminal M.C. is disposed of.
S.S.SATHEESACHANDRAN
JUDGE
prp
S.S.SATHEESACHANDRAN, J.
——————————————————–
CRL.R.P.NO. OF 2006 ()
———————————————————
O R D E R
———————————————————
23rd March, 2009