IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2017 of 2007()
1. JIMSON C.J.,
... Petitioner
Vs
1. EFFICIENT MARKETING,
... Respondent
For Petitioner :SRI.P.K.ANIL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/06/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2017 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of June, 2007
O R D E R
The petitioner faces indictment in a prosecution under Section
138 of the N.I. Act. The petitioner allegedly did not receive any
summons. According to the petitioner, he is absolutely innocent.
Reckoning him as absconding, though no summons was served on
him, the learned Magistrate has issued warrant to procure his
presence. 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. It is in these circumstances prayed that
appropriate directions may be issued to release the petitioner on bail
on the date of surrender itself.
3. It is certainly for the petitioner to appear before the learned
Magistrate and explain to the learned Magistrate the circumstances
under which he could not appear before the learned Magistrate. I
have no reason to assume that the learned Magistrate would not
consider the application for bail to be filed by the petitioner when he
surrenders before the learned Magistrate, on merits, in accordance
Crl.M.C.No. 2017 of 2007
2
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 by this Court in the decision in Alice George v.
Dy.S.P. of Police (2003 (1) KLT 339).
4. This application is accordingly dismissed. I may however hasten
to observe 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 orders on
merits, in accordance with law and expeditiously – on the date of surrender
itself.
(R. BASANT)
Judge
tm