IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1787 of 2008()
1. SHAJI YOHANAN, AGED 38 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER,
3. THE COMMISSIONER OF POLICE,
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :02/05/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.1787 of 2008
-------------------------------------
Dated this the 2nd day of May, 2008
ORDER
Petitioner faces indictment in a prosecution under Section
138 of the Negotiable Instruments Act. Consequent to his non
appearance, coercive processes have been issued against him by
the learned Magistrate. The petitioner apprehends arrest in
execution of such processes.
2. There is no representation for the petitioner. The
averments in the petition show that the petitioner is absolutely
innocent. His absence earlier was not wilful or deliberate, it is
averred. He is willing to surrender before the learned Magistrate
and apply for 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 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
Crl.M.C.No.1787 of 2008 2
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].
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/-