High Court Kerala High Court

Chandran Nair.A.V vs State Of Kerala on 6 March, 2007

Kerala High Court
Chandran Nair.A.V vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 604 of 2007()


1. CHANDRAN NAIR.A.V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/03/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                           Crl.M.C.No.604 of 2007

                         -------------------------------------

                   Dated this the 6th  day of March, 2007


                                      ORDER

The petitioner is accused No.18 in C.P.49 of 2006, where he

faces allegations, inter alia, under Section 309 read with 149 I.P.C

and Section 3(1) of the PDPP Act. The alleged incident had taken

place in 2003. After investigation, final report was filed. Cognizance

was taken. According to the petitioner, he had no knowledge about

the initiation of prosecution against him. On the ground that the

petitioner has not entered appearance, the learned Magistrate has

issued a non bailable warrant to procure the presence of the

petitioner. The petitioner hence finds the said warrant of arrest

chasing him. The petitioner is willing to surrender before the learned

Magistrate. All the co-accused have already entered appearance and

they have been enlarged on bail. But the petitioner apprehends that

his application for regular bail may not be considered by the learned

Magistrate on merits, in accordance with law and expeditiously. The

petitioner, in these circumstances, prays that directions under Section

482 Cr.P.C may be issued to the learned Magistrate to release him on

bail on the date of surrender itself.

2. I am not satisfied that powers under Section 482 Cr.P.C

can or need be invoked. It is for the petitioner to appear before the

Crl.M.C.No.604 of 2007 2

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

Magistrate would not consider such application 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 in Alice George v. The

Deputy Superintendent of Police [2003(1) KLT 339].

3. This Crl.M.C is, in these circumstances, dismissed, but with

the specific observation 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 appropriate orders on merits and expeditiously –

on the date of surrender itself, unless compelling and exceptional

reasons are there.

H/O.

(R.BASANT, JUDGE)

rtr/-