High Court Kerala High Court

Kursheeda Sraj vs State Of Kerala on 4 June, 2008

Kerala High Court
Kursheeda Sraj vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2115 of 2008()



1. KURSHEEDA SRAJ
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2115 of 2008
            -------------------------------------------------
            Dated this the 4th day of June, 2008

                               ORDER

The petitioner – a woman, faced indictment in a

prosecution under Sec.138 of the Negotiable Instruments Act.

The said case was registered in 1998. After trial, the petitioner

was found not guilty and acquitted. The complainant

preferred an appeal and the appeal was allowed and the matter

was remanded for fresh consideration. The petitioner has not

entered appearance thereafter. Reckoning the petitioner as

an absconding accused, coercive processes have been issued

against the petitioner. The petitioner apprehends imminent

arrest.

2. According to the learned counsel for the petitioner,

the petitioner is absolutely innocent. Her absence earlier was

not wilful or deliberate. She had not received any notice,

Crl.M.C. No. 2115 of 2008 -: 2 :-

process or summons from the court. She was ignorant of the

continuance of the proceedings against her. It is, in these

circumstances, that the petitioner did/could not appear before

the learned Magistrate. The petitioner, in these circumstances,

wants to surrender before the learned Magistrate and seek

regular bail. The petitioner apprehends that her 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 her 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 she 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).

Crl.M.C. No. 2115 of 2008 -: 3 :-

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

the observation that if the petitioner surrenders before the

learned 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.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge