High Court Kerala High Court

Abdul Vahid vs State Of Kerala on 4 September, 2008

Kerala High Court
Abdul Vahid vs State Of Kerala on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3389 of 2008()


1. ABDUL VAHID, S/O.SUBAIR KUNJU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/09/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                    Crl.M.C. No.3389 of 2008
                      -------------------------------------
             Dated this the 4th day of September, 2008

                                  ORDER

Petitioner along with co-accused faces indictment in a

prosecution for offences punishable, inter alia, under Section

307 r/w 149 I.P.C. Final report was filed. Cognizance was

taken. Committal proceedings was registered before the learned

Magistrate. The co-accused who entered appearance were

committed to the Court of Session. They have already been

tried, found not guilty and acquitted, submits the learned

counsel for the petitioner. But the petitioner, the 7th accused,

was not available before the committal court. Hence the case

against him has been split up and transferred to the list of Long

Pending Cases. Reckoning the petitioner as an absconding

accused, coercive processes have been issued against the

petitioner by the learned Magistrate. The petitioner apprehends

imminent arrest.

2. According to the petitioner, he is absolutely innocent.

His absence earlier was not wilful or deliberate. 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

Crl.M.C. No.3389 of 2008 2

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 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, in

accordance with law and expeditiously – on the date of surrender

itself, in the light of the decision in Sukumari v. State of

Kerala [2001(1) K.L.T 22].

(R.BASANT, JUDGE)
rtr/-