IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2717 of 2008()
1. SANTHOSH MATHREW,
... Petitioner
Vs
1. MOHAN TRADING CO., KOPZHIKODE
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRI.C.A.JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/07/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2717 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of July, 2008
O R D E R
The petitioner faces indictment in a prosecution for the
offence punishable under Sections 138 of the N.I. Act.
Cognizance was taken as early as in 2004, it appears from the
number assigned to the case as S.T.C. No.1456 of 2004. The
petitioner did not enter appearance before the learned Magistrate.
The case against him was hence transferred to the list of long
pending cases. Reckoning him as an absconding accused
coercive processes have been issued against him by the learned
Magistrate. The petitioner finds such processes 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.
Crl.M.C.No. 2717 of 2008
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