IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2943 of 2008()
1. ABDUL AZEEZ K
... Petitioner
Vs
1. FOOD INSPECTOR,CORPORATION OF CALICUT
... Respondent
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 2943 of 2008
-------------------------------------------------
Dated this the 5th day of August, 2008
ORDER
The petitioners face indictment in a prosecution under
the Prevention of Food Adulteration Act. They are accused 2
and 3. Accused No.1 has already been tried, found not guilty
and acquitted. The petitioners were not available for trial
along with the 1st accused. Reckoning them as absconding
accused, coercive processes have been issued against the
petitioners by the learned Magistrate. The petitioners
apprehend imminent arrest in execution of such processes.
The 2nd accused is an individual and the 3rd accused is an
establishment represented by the 2nd accused.
2. According to the petitioners, they are absolutely
innocent. Their absence earlier was not wilful or deliberate;
but was on account of reasons beyond their control. The
Crl.M.C. No. 2943 of 2008 -: 2 :-
petitioners, in these circumstances, want to surrender before the
learned Magistrate and seek regular bail. The petitioners
apprehend that their applications for regular bail may not be
considered by the learned Magistrate on merits, in accordance
with law and expeditiously. It is, in these circumstances, that
the petitioners have come to this Court for a direction to the
learned Magistrate to release them on bail when they appear
before the learned Magistrate.
3. It is for the petitioners to appear before the learned
Magistrate and explain to the learned Magistrate the
circumstances under which they could not earlier appear before
the learned Magistrate. I have no reason to assume that the
learned Magistrate would not consider the petitioners’
applications for regular bail on merits, in accordance with law
and expeditiously. No special or specific directions appear to
be necessary. Every court must do the same. Sufficient general
directions on this aspect have already been issued in the decision
reported in Alice George v. Deputy Superintendent of Police
(2003 (1) KLT 339).
4. In the result, this Crl.M.C. is dismissed; but with the
observation that if the petitioners surrender before the learned
Magistrate and seek bail, after giving sufficient prior notice to
Crl.M.C. No. 2943 of 2008 -: 3 :-
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.
5. Hand over a copy of this order to the learned counsel for
the petitioners.
(R. BASANT, JUDGE)
Nan/