High Court Kerala High Court

Radhakrishnan vs State Of Kerala on 23 July, 2007

Kerala High Court
Radhakrishnan vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2346 of 2007(Y)


1. RADHAKRISHNAN, S/O RAGHAVAN,
                      ...  Petitioner

                        Vs



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

2. RANGE OFFICER,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                           Crl.M.C.No.2346 of 2007

                         -------------------------------------

                     Dated this the 23rd  day of July, 2007


                                     O R D E R

The petitioner faces indictment in a prosecution under the

Abkari Act. The petitioner was allegedly found to be in possession of

1.5 litres of arrack. Final report has now been filed. Cognizance has

been taken. The committal proceedings as C.P.No.35 of 2007(and not

C.P.No.358 of 2003 as shown in the petition) before the Judicial

Magistrate of the First Class, Nedumkandom has been registered.

Consequent to non appearance of the petitioner, a warrant of arrest

has been issued against the petitioner.

2. According to the petitioner, he is innocent. His absence

was not wilful. No notice or summons of the court was served on him.

The petitioner is willing to surrender before the learned Magistrate

and co-operate with the court for the expeditious disposal of the case.

But he apprehends that his application for bail may not be considered

by the learned Magistrate in accordance with law (in compliance with

the directions in Sukumari v. State of Kerala [2001(1) K.L.T 22]),

on merits and expeditiously.

3. I find no merit in the prayer to invoke the powers under

Section 482 Cr.P.C. It is for the petitioner to appear before the

learned Magistrate and explain to the learned Magistrate the

Crl.M.C.No.2346 of 2007 2

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

in the light of the decision in Sukumari v. State of Kerala [2001(1)

K.L.T 22] and Alice George v. The Deputy Superintendent of

Police [2003(1) KLT 339]. No special or specific direction appears to

be necessary.

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.

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

petitioner.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C.No.2346 of 2007 3