High Court Kerala High Court

Jayakumar @ Babu vs State Of Kerala on 6 October, 2008

Kerala High Court
Jayakumar @ Babu vs State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3720 of 2008()


1. JAYAKUMAR @ BABU, BHAGAWATHI PARAMBIL
                      ...  Petitioner
2. JAYARAJAN @ BIJU, BHAGAWATHI
3. JAYARAJ, S/O.MANIYAN ACHARI,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/10/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3720 of 2008
                    ----------------------------------------
             Dated this the 6th day of October 2008

                               O R D E R

The petitioners who face indictment as accused 1,2 and 3 in

a prosecution for offence punishable inter alia under Section 323

read with 34 I.P.C, all offences alleged being bailable, who were

enlarged on bail again after cognizance was taken; who have not

been appearing before the learned Magistrate after 15/5/2008

for reasons which are not intentional or deliberate and against

whom warrants of arrest have issued by the learned Magistrate

have come to this court with the prayer that directions under

Section 482 Cr.P.C may be issued to the learned Magistrate to

comply with the directions in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339] and to consider

their application for bail to be filed by them when they surrender

before the learned Magistrate on merits, in accordance with law

and expeditiously – on the date of surrender itself.

2. Sufficient general directions have already been

issued in Alice George (Supra). It is not necessary for this

court in every subsequent case to issue directions to the

Crl.M.C.No.3720/08 2

Magistracy to follow the dictum in Alice George (Supra). Every

court is bound to do the same. I have no reason to assume that

the same shall not be done. If the directions are not complied

with the avenues of challenge/complaint are available for the

petitioner.

3. In the result, this petition is dismissed subject to the

above specific observations.

Hand over copy of this order to the learned counsel for the

petitioners for production before the learned Magistrate.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3720/08 3

Crl.M.C.No.3720/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008