High Court Kerala High Court

Ullas vs State Of Kerala on 5 September, 2008

Kerala High Court
Ullas vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3439 of 2008()


1. ULLAS, S/O. BARGAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/09/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.3439 of 2008
            -------------------------------------------------
         Dated this the 5th day of September, 2008

                               ORDER

The petitioner faces indictment in a prosecution for the

offence punishable under Sec.366 IPC. He was enlarged on

bail at the crime stage. Investigation is complete. Final report

has already been filed. According to the petitioner, all the

disputes have been settled. He has married the girl who he is

alleged to have kidnapped. A child is born in the wed-lock

also. The petitioner did not receive any process, summons or

notice from the court. But unfortunately, reckoning him as an

absconding accused coercive processes have been issued

against the petitioner by the learned Magistrate. Such process

are chasing the petitioner now. The petitioner apprehends

imminent arrest in execution of such processes.

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

Crl.M.C. No.3439 of 2008 -: 2 :-

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 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, this Crl.M.C. is dismissed; but with the

observation that if the petitioner surrenders before the learned

Crl.M.C. No.3439 of 2008 -: 3 :-

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

expeditiously – on the date of surrender itself.

5. In the peculiar facts and circumstances of this case,

there shall be a direction that the coercive processes issued

against the petitioner shall not be executed till 16/9/2008. On

or before that date, the petitioner must surrender before the

learned Magistrate and seek regular bail.

5. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. No.3439 of 2008 -: 4 :-