High Court Kerala High Court

Udayakumar vs State Of Kerala on 11 July, 2008

Kerala High Court
Udayakumar vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2628 of 2008()


1. UDAYAKUMAR, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.2628 of 2008
                    ----------------------------------------
               Dated this the 11th day of July 2008

                               O R D E R

The petitioner faces indictment in a prosecution for

offences punishable under the Kerala Abkari Act. Investigation

is complete. Final report has been filed. Cognizance has been

taken. Committal proceedings has been registered. According

to the petitioner, he was not arrested at any prior point of time.

After taking cognizance, the petitioner has received summons.

He is to appear before the learned Magistrate on 14/7/2008. The

petitioner is willing to appear before the learned Magistrate; but

he apprehends that his application for bail may not be

considered by the learned Magistrate on merits, in accordance

with law and expeditiously. He, therefore, prays that directions

under Section 482 Cr.P.C. may be issued to the learned

Magistrate to release the petitioner on bail when he appears and

applies for bail.

2. I take note of the fact that the learned Magistrate has

already exercised his jurisdiction under Section 204 Cr.P.C to

issue a summons and not a warrant. I must assume that the

Crl.M.C.No.2628/08 2

learned Magistrate had advisedly used this discretion and has

chosen to issue only a summons. I find that the apprehension of

the petitioner is absolutely baseless. His application for bail will

have to be considered by the learned Magistrate on merits, in

accordance with law and expeditiously – on the date of surrender

itself. No special or specific directions appear to be necessary.

Sufficient general directions have been issued in Alice George

vs. Deputy Superintendent of Police [2003(1)KLT 339]. Needless

to say, his application must be considered in the light of

Sukumari v. State of Kerala [2001(1)KLT 22]) and in the light of

the fact that he has chosen to issue only a summons and not a

warrant under Section 204 Cr.P.C.

3. This petition is in these circumstances dismissed but

with the above specific direction.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2628/08 3

Crl.M.C.No.2628/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008