High Court Kerala High Court

Radhika vs State Of Kerala on 28 January, 2008

Kerala High Court
Radhika vs State Of Kerala on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 629 of 2008()



1. RADHIKA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                        B.A. Nos. 629, 630
                          & 631 OF 2008
            -------------------------------------------------
         Dated this the 28th day of January, 2008

                               ORDER

These applications are for anticipatory bail. The common

petitioners are accused 2 and 3. They face indictment in three

separate prosecutions – all pending before the learned Chief

Judicial Magistrate, Kollam. The petitioners were not arrested

at the crime stage. Investigation is complete. Final report

has been filed. Cognizance has been taken by the learned

C.J.M. Calendar Case has been registered. Reckoning the

petitioners as absconding accused, warrants of arrest have

been issued against the petitioners by the learned C.J.M. The

petitioners find such warrants of arrest chasing them.

2. According to the petitioners, they are absolutely

innocent. Their earlier absence was not wilful or deliberate.

They have not been served with any notice. The petitioners, in

B.A. Nos. 629, 630
& 631 OF 2008 -: 2 :-

these circumstances, want to surrender before the learned

C.J.M. and seek regular bail. The petitioners apprehend that

their applications for regular bail may not be considered by the

learned C.J.M. on merits, in accordance with law and

expeditiously. It is, in these circumstances, that the petitioners

have come to this Court for a direction to the learned C.J.M. to

release them on bail when they appear before the learned C.J.M.

3. It is for the petitioners to appear before the learned

C.J.M. and explain to the learnedC.J.M. the circumstances under

which they could not earlier appear before the learned C.J.M. I

have no reason to assume that the learned C.J.M. would not

consider the petitioners’ applications 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).

5. In the result, this bail application is dismissed; but with

the observation that if the petitioners surrender before the

learned C.J.M. and seek bail, after giving sufficient prior notice

B.A. Nos. 629, 630
& 631 OF 2008 -: 3 :-

to the Prosecutor in charge of the case, the learned C.J.M. must

proceed to pass appropriate orders on merits and expeditiously –

on the date of surrender itself.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge