High Court Kerala High Court

Nazeer vs State Of Kerala on 19 December, 2008

Kerala High Court
Nazeer vs State Of Kerala on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4964 of 2008()



1. NAZEER
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.M.ALTHAF

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 4964 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 19th day of December, 2008

                               O R D E R

The petitioner is the husband of the defacto complainant

and faces indictment in a prosecution under Section 498A

I.P.C. He was not available in India at the time when the crime

was registered. Investigation is complete. Final report has

already been filed. All the co-accused have been granted

anticipatory bail. As the petitioner was not enlarged on bail,

coercive processes have been issued against him. The petitioner

finds such processes issued by the learned Magistrate chasing

him. He apprehends imminent arrest.

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. 4964 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 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