High Court Kerala High Court

K.U.Nazar vs State Of Kerala on 1 April, 2008

Kerala High Court
K.U.Nazar vs State Of Kerala on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2183 of 2008()


1. K.U.NAZAR, AGED 36, S/O.C.K.UMMER
                      ...  Petitioner
2. C.K. UMMER, AGED 57, S/O.KUNJUKUNJU
3. AZIYA, AGED 54, W/O.C.K.UMMER

                        Vs



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

                For Petitioner  :SRI.K.A.HASSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/04/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 2183 of 2008
            -------------------------------------------------
            Dated this the 1st day of April, 2008

                               ORDER

Application for anticipatory bail. The petitioners face

indictment in a prosecution under Sec.498A read with Sec.34

of the IPC. It is submitted that the petitioners had entered

appearance before the learned Magistrate and were enlarged

on bail. The disputes between the spouses have now been

settled and certain terms are to be complied with. The

petitioners could not appear before the learned Magistrate on

the date specified for reporting final settlement. Applications

were filed on their behalf. But the learned Magistrate

rejected the same and issued coercive processes against the

petitioners. The petitioners find such processes chasing them.

2. According to the petitioners, they are absolutely

innocent. They are making bona fide attempt to settle the

B.A. No. 2183 of 2008 -: 2 :-

matter. The 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. After the decision in Bharat Chaudhary and another

v. State of Bihar (AIR 2003 SC 4662), it is by now trite that

powers under Sec.438 of the Cr.P.C. can be invoked in favour of

a person who apprehends arrest in execution of a non-bailable

warrant issued by a court in a pending proceedings. But even

for that, sufficient and satisfactory reasons must be shown to

exist. I am not persuaded, in the facts and circumstances of this

case, that any such reasons exist.

4. 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

B.A. No. 2183 of 2008 -: 3 :-

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).

5. In the result, this bail application is dismissed; but with

the observation that if the petitioners surrender before the

learned Magistrate and seek 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)

Nan/