IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4015 of 2006()
1. BIBIN RAJ @ SHAJI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/12/2006
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 4015 OF 2006
-------------------------------------------------
Dated this the 13th day of December, 2006
ORDER
The petitioner faces indictment in a prosecution for the
offence punishable under Sec.366A of the IPC. Charge sheet
has been filed. Cognizance has been taken. Proceedings are
pending before the committal court. The learned counsel for
the petitioner submits that the petitioner now wants to appear
before the learned Magistrate. He brings to the notice of this
Court that the alleged victim of the offence – the kidnapped
minor girl, has now attained the age of majority and the
petitioner is legally married to the said girl. The petitioner
apprehends that if he surrenders before the learned
Magistrate and applies for regular bail, his application for bail
may not be considered by the learned Magistrate on merits,
in accordance with law and expeditiously. The learned
counsel for the petitioner submits that the fact that the
spouses are living happily, after marriage, may be taken into
account and the learned Magistrate may be directed to release
the petitioner on bail.
CRL.M.C.NO. 4015 OF 2006 -: 2 :-
2. I have no reason to assume that the learned Magistrate
would not consider the application for regular bail to be filed by
the petitioner realistically and taking note of the alleged
marriage between the petitioner and the victim/the kidnapped
girl. I am satisfied that no special or specific directions are
necessary. Suffice it to say that the learned Magistrate must
consider all the relevant inputs including the fact that the parties
got married subsequently and pass appropriate orders on merits
and expeditiously on the date of surrender itself.
3. With the above observations, this Crl.M.C. is dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge