High Court Kerala High Court

Rayees vs State Of Kerala on 1 February, 2007

Kerala High Court
Rayees vs State Of Kerala on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 248 of 2007()



1. RAYEES
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2007

 O R D E R


                               R. BASANT, J.

                -------------------------------------------------

                        CRL.M.C.NO. 248 OF  2007

                -------------------------------------------------

              Dated this the 1st day of February, 2007


                                   ORDER

The petitioner faces indictment in a prosecution, inter

alia, under the provisions of the P.D.P.P. Act. The case was

registered in 2004. The petitioner was allegedly not aware of

the registration of the case against him. He was not served.

In these circumstances, he could not/did not appear before the

learned Magistrate. He faces the unenviable predicament of a

warrant of arrest issued by the learned Magistrate chasing

him. The petitioner is willing to surrender before the learned

Magistrate. But he apprehends that the learned Magistrate

may not consider his application for bail on merits, in

accordance with law and expeditiously. He has hence come

to this Court with a prayer that directions under Sec.482 of

the Cr.P.C. may be issued in his favour to the learned

Magistrate to release him when he appears and applies for

bail.

2. I find no merit in the prayer. It is for the petitioner

to appear before the learned Magistrate and explain to the

CRL.M.C.NO. 248 OF 2007 -: 2 :-

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 the

petitioner’s application for regular bail on merits in accordance

with law 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).

3. In the result, this Crl.M.C. is dismissed; but with the

observation that if the petitioner surrenders before the learned

Magistrate and seeks 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, unless compelling

and exceptional reasons are there.

Sd/-

(R. BASANT, JUDGE)

HO

Nan/

//true copy//

P.S. to Judge

CRL.M.C.NO. 248 OF 2007 -: 3 :-