High Court Kerala High Court

A.B.Prasad vs Pushkaran on 17 September, 2008

Kerala High Court
A.B.Prasad vs Pushkaran on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3496 of 2008()


1. A.B.PRASAD, S/O.BALAKRISHNAN,
                      ...  Petitioner

                        Vs


1. PUSHKARAN
                       ...       Respondent

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/09/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 3496 of 2008
            -------------------------------------------------
        Dated this the 17th day of September, 2008

                               ORDER

The petitioner, who faces indictment in a prosecution

under Sec.138 of the Negotiable Instruments Act and against

whom coercive processes have been issued by the learned

Magistrate to procure his presence, has come to this Court for

a direction under Sec.482 Cr.P.C. that his bail application must

be considered on merits, in accordance with law and

expeditiously as stipulated in Alice George v. Deputy

Superintendent of Police (2003 (1) KLT 339).

2. I have no reason to assume that the learned Magistrate

is not aware of the law declared in Alice George or that the

learned Magistrate would not comply with the said directions.

It is unnecessary for this Court in every subsequent case to

direct the Magistrate to follow the dictum which has already

Crl.M.C. No. 3496 of 2008 -: 2 :-

been laid down in an earlier binding decision. The petitioner

can cite Alice George before the learned Magistrate. In case,

it is not followed, the petitioner can make a complaint about that

before the superior authorities. At any rate, I am not satisfied

that any specific directions need now be issued under Sec.482

Cr.P.C.

3. This Crl.M.C. is accordingly dismissed with the above

observations.

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

the petitioner.

(R. BASANT, JUDGE)

Nan/

Crl.M.C. No. 3496 of 2008 -: 3 :-