High Court Kerala High Court

Omanakuttan vs State Of Kerala on 21 January, 2008

Kerala High Court
Omanakuttan vs State Of Kerala on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 440 of 2008()



1. OMANAKUTTAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/01/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                      B.A. No. 440 OF 2008
            -------------------------------------------------
         Dated this the 21st day of January, 2008

                               ORDER

Application for anticipatory bail. The petitioner faces

indictment for offences punishable, inter alia, under Secs.326

and 307 read with Sec.149 of the IPC. Investigation is

complete. Final report has already been filed. Cognizance

has been taken. Committal proceedings has been registered.

Summons, at the first instance, has been issued under Sec.204

of the Cr.P.C. The petitioner has already received the

summons. He has not entered appearance so far. The

petitioner is willing to surrender before the learned Magistrate

and seek regular bail. But he apprehends that his application

for regular bail may not be considered by the learned

Magistrate on merits, in accordance with law and

expeditiously. He therefore prays that appropriate directions

B.A. No. 440 OF 2008 -: 2 :-

may be issued under Sec.438 and/or Sec.482 of the Cr.P.C. to

save him from the trauma of arrest and incarceration.

2. I note that the learned Magistrate has chosen to issue

summons at the first instance. I must assume that the learned

Magistrate has, after due application of mind, chosen to issue

only a summons and not a warrant of arrest under Sec.204 of the

Cr.P.C.

3. After the decision in Bharat Chaudhary and another

v. State of Bihar (AIR 2003 SC 4662), it is by now trite that

powers under Sec.438 of the Cr.P.C. can be invoked in favour of

a person who apprehends arrest in execution of a non-bailable

warrant issued by a court in a pending proceedings. But even

for that, sufficient and satisfactory reasons must be shown to

exist. I am not persuaded, in the facts and circumstances of this

case, that any such reasons exist.

4. 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 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

B.A. No. 440 OF 2008 -: 3 :-

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 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 in accordance with

the principles in Sukumari v. State of Kerala (2001 (1) KLT

22).

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge