IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2479 of 2007()
1. MOHAMMED BASHEER PAKKADA,
... Petitioner
Vs
1. ASSISTANT COMMISSIONER
... Respondent
2. STATE OF KERALA REP. BY PUBLIC
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :03/08/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2479 of 2007
-------------------------------------
Dated this the 3rd day of August, 2007
O R D E R
The petitioner faces indictment in a prosecution, inter alia, under
Section 135 of the Customs Act. The petitioner had entered
appearance and has taken part in the proceedings. 313 statement has
already been recorded. Subsequently because of the absence of the
petitioner, non bailable warrant of arrest has been issued against the
petitioner.
2. According to the petitioner, his absence was not wilful and
it was due to reasons beyond his control. The petitioner is willing to
appear before the learned Magistrate and apply for bail and co-
operate with the court for expeditious disposal of the case. The
petitioner apprehends that his application for bail may not be
considered by the learned Magistrate on merits, in accordance with law
and expeditiously. It is therefore prayed that directions under Section
482 Cr.P.C may be issued in favour of the petitioner.
3. 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
Crl.M.C.No.2479 of 2007 2
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].
4. This Crl.M.C 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.
(R.BASANT, JUDGE)
rtr/-
//True Copy // PA to Judge
Crl.M.C.No.2479 of 2007 3