High Court Kerala High Court

Saji vs State Of Kerala on 5 November, 2007

Kerala High Court
Saji vs State Of Kerala on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6724 of 2007()


1. SAJI, S/O. KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/11/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                         B.A.No.6724 of 2007
                       -------------------------------------
              Dated this the 5th day of November, 2007

                                   ORDER

Application for anticipatory bail. The petitioner faces allegations

for offences punishable, inter alia, under Section 471 I.P.C. The crux

of the allegations against the petitioner is that he presented a forged

cheque and withdrew an amount of Rs.1 lakh from the bank. The

petitioner had earlier come to this Court with a prayer to direct

investigation to be conducted by the Vigilance Department or some

other independent agency. It is submitted that, later the investigation

was continued by the local police. Investigation is now complete.

Final report has already been filed. Cognizance has been taken by the

learned Magistrate. A warrant of arrest has been issued against the

petitioner. 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. It is

therefore prayed that directions under Section 438 and/or 482 Cr.P.C

may be issued in favour of the petitioner.

2. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances

B.A.No.6724 of 2007 2

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].

3. This application for anticipatory bail 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/-