High Court Kerala High Court

Ramachandran vs State Of Kerala on 4 July, 2008

Kerala High Court
Ramachandran vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2507 of 2008()


1. RAMACHANDRAN,S/O.CHEERALAN, EDATHARAYIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, KONNI POLICE

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/07/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.2507 of 2008
            -------------------------------------------------
             Dated this the 4th day of July, 2008

                               ORDER

The petitioner faces indictment in a prosecution under

the Kerala Abkari Act. Investigation is complete. Final report

has already been filed. Cognizance has been taken.

Committal proceedings has been registered. The petitioner

has not been arrested at any stage so far. The petitioner has

not appeared before the learned Magistrate and, in these

circumstances, reckoning him as an absconding accused,

coercive processes have been issued against the petitioner by

the learned Magistrate.

2. According to the petitioner, he is absolutely innocent.

His absence earlier was not wilful or deliberate. The

petitioner, in these circumstances, wants to surrender before

the learned Magistrate and seek regular bail. The petitioner

Crl.M.C. No.2507 of 2008 -: 2 :-

apprehends that his application for regular bail may not be

considered by the learned Magistrate on merits, in accordance

with law and expeditiously. It is, in these circumstances, that

the petitioner has come to this Court for a direction to the

learned Magistrate to release him on bail when he appears

before the learned Magistrate.

3. It is 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 Magistrate would not consider the petitioner’s

application for regular bail on merits, in accordance with law

and expeditiously. No special or specific directions appear to

be necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

4. In the result, Crl.M.C. is dismissed; but with the

observation that if the petitioner surrenders before the learned

Magistrate and seeks 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

Crl.M.C. No.2507 of 2008 -: 3 :-

expeditiously – on the date of surrender itself. Needless to say,

the application for bail will have to be considered in the light of

the decision in Sukumari v. State of Kerala (2001 (1) KLT 22).

(R. BASANT, JUDGE)

Nan/