High Court Kerala High Court

Badharudeen vs The State Of Kerala on 19 September, 2007

Kerala High Court
Badharudeen vs The State Of Kerala on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5662 of 2007()


1. BADHARUDEEN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/09/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                         B.A.No.5662 of 2007
                       -------------------------------------
             Dated this the 19th day of September, 2007

                                    ORDER

Application for anticipatory bail. The petitioner is the 1st accused

in a crime registered under Section 498 A I.P.C. Investigation is

complete. Final report was filed. The case was registered as

C.C.No.165 of 1999. The petitioner was not available for trial. The

co-accused were tried and acquitted. The case against the petitioner

has been split up. The same is pending as C.C.No.52/2005, it is

submitted. Consequent to non appearance of the petitioner, warrants

of arrest have been issued against the petitioner. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. His absence earlier was not wilful.

He was very seriously ill. He was suffering from Cancer. He has now

come to India. He is willing to surrender before the learned

Magistrate and seek regular bail. The petitioner apprehends that his

application for regular may not be considered by the learned

Magistrate on merits, in accordance with law and expeditiously. He, in

these circumstances, prays that appropriate directions may be issued

under Section 438 and/or 482 Cr.P.C.

B.A.No.5662 of 2007 2

3. The application is opposed. The learned Public Prosecutor

submits that the petitioner must resort to the ordinary and normal

course of surrendering before the learned Magistrate. He must then

seek regular bail.

4. I find merit in the opposition by the learned Public

Prosecutor. After the decision in Bharat Chaudhary v. State of

Bihar [A.I.R 2003 S.C 4662], it is well settled that powers under

Section 438 Cr.P.C can be invoked even in favour of an accused who

apprehends arrest in execution of a non bailable warrant issued in a

pending proceedings. But even for that, sufficient and satisfactory

reasons must be shown to exist to justify the invocation of the

extraordinary equitable discretion under Section 438 Cr.P.C. I do not

find any such reasons in this case.

5. 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 such application on merits, in accordance with law and

expeditiously. Every court must do the same. No special or specific

direction appears to be necessary. Sufficient general directions have

already been issued in Alice George v. The Deputy Superintendent

of Police [2003(1) KLT 339].

B.A.No.5662 of 2007 3

6. This application is, in these circumstances, dismissed, but

with the specific observation that if the petitioner appears before the

learned Magistrate and applies for 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. The petitioner can certainly urge the

details of his illness before the learned Magistrate while claiming bail

under Section 437 Cr.P.C.

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

the petitioner.

(R.BASANT, JUDGE)
rtr/-