IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1876 of 2007()
1. VINU.P.R., SON OF SHRI. RAJU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.K.SASI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/06/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1876 of 2007
----------------------------------------
Dated this the 11th day of June 2007
O R D E R
The petitioner faces indictment in a prosecution under
Section 8 of the Kerala Abkari Act. The petitioner has not
entered appearance so far. He finds a warrant of arrest issued
by the learned Magistrate chasing him. The petitioner is willing
to appear before the learned Magistrate. But he apprehends
that the learned Magistrate may not consider his application for
bail on merits, in accordance with law and expeditiously. He
may not be granted bail by the learned Magistrate, it is
apprehended. In these circumstances, it is prayed that
directions may be issued under Section 482 Cr.P.C to the
learned Magistrate to release the petitioner on bail when he
appears or is produced before the learned Magistrate.
2. 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 find absolutely no reason to assume
Crl.M.C.No.1876/07 2
that the learned Magistrate would not consider the application
for bail to be filed by the petitioner on merits, in accordance with
law and expeditiously. Every court must do the same. No special
or specific directions appear to be necessary. Sufficient general
directions have been issued in Alice George vs.Deputy
Superintendent of Police [2003(1)KLT 339].
3. In the result, this Criminal Miscellaneous Case is
dismissed but with the specific observation that if the petitioner
surrenders 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, in accordance with law and
expeditiously – on the date of surrender itself.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.1876/07 3
Crl.M.C.No.1876/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007