High Court Kerala High Court

Abdullakutty vs Sub Inspector Of Police on 13 August, 2007

Kerala High Court
Abdullakutty vs Sub Inspector Of Police on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5055 of 2007()


1. ABDULLAKUTTY,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.5055 of 2007
                    ----------------------------------------
              Dated this the 13th day of August 2007


                               O R D E R

Application for anticipatory bail. The petitioner faces

indictment in a prosecution under Section 138 of the Negotiable

Instruments Act. The petitioner had entered appearance

through his counsel. The case was adjourned to 25/6/2007. On

that day, the petitioner fell ill and the counsel was duly

instructed. But the counsel could not file an application to

excuse the absence of the petitioner. Consequently a warrant of

arrest was issued by the learned Magistrate against the

petitioner. The petitioner finds a warrant of arrest issued by

the learned Magistrate chasing him.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful but was due to reasons beyond his control. The

petitioner is willing to appear before the learned Magistrate on

the next date of posting i.e. on 20/08/2007. But he apprehends

that he may have to suffer vexation by arrest and detention. He

B.A.No.5055/07 2

further apprehends that his application for regular 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.

3. I find absolutely no merit in the apprehension aired by

the petitioner. 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.

4. I find absolutely no reason to assume that the learned

Magistrate would not consider the application for bail to be filed

by the petitioner on merits, in accordance with law and

expeditiously. Every court must do the same. 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].

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

with the specific observation that if the petitioner surrenders

B.A.No.5055/07 3

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.

6. It is directed that the warrant of arrest issued against

the petitioner shall not be executed till 20/08/2007. The

petitioner shall appear before the learned Magistrate and seek

regular bail on or before that date.




                                             (R.BASANT, JUDGE)
jsr

            // True Copy//       PA to Judge

B.A.No.5055/07    4

B.A.No.5055/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007