High Court Kerala High Court

Hari vs The Sub Inspector Of Police on 29 February, 2008

Kerala High Court
Hari vs The Sub Inspector Of Police on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1191 of 2008()


1. HARI, (ORIGINAL A2),
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/02/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1191 OF 2008 F
           ````````````````````````````````````````````````````
          Dated this the 29th day of February, 2008

                             O R D E R

Application for anticipatory bail. Petitioner faces

indictment in a prosecution under section 326 IPC. He is the

2nd accused. Altogether there are three accused persons.

Final report was filed. Cognizance was taken. The petitioner

was not available for trial. The co-accused faced the trial.

They have been found guilty only under section 324 IPC. The

case against the petitioner has been split up. Coercive

processes have been issued against the petitioner. The

petitioner apprehends that he may be arrested at any

moment.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. The petitioner is willing to surrender

before the learned Magistrate and seek regular bail. But he

BA.1191/08
: 2 :

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 438 or 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. 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 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].

4. In the result, this petition is dismissed but with the

BA.1191/08
: 3 :

specific observation that if the petitioner surrenders 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.

5. Needless to say, the petitioner can urge before the

learned Magistrate with the help of the judgment in the earlier

case that the allegations, even if accepted, will not amount an

offence under section 326 IPC. The earlier judgment was not

placed before me and, hence, I am unable to express any

opinion on that aspect.

(R.BASANT, JUDGE)
aks