IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2146 of 2007()
1. SINDHU JOSE, AGED 35,
... Petitioner
Vs
1. JAVERT, AKKARA HOUSE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2146 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of July, 2007
O R D E R
The petitioner faces indictment in a prosecutions under
Section 138 of the N.I. Act. Cognizance has been taken. The
petitioner could not appear before the learned Magistrate on the date
of posting as the date was noted wrongly. Consequently non-
bailable warrant has been issued against the petitioner reckoning him
as an absconding accused. According to the petitioner she is
absolutely innocent. Her absence was not willful and deliberate.
2. The learned counsel for the petitioner submits that the
petitioner is willing to appear before the learned Magistrate. But she
apprehends that her 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 she could not earlier appear before the learned
Crl.M.C.No. 2146 of 2007
2
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 she
surrenders before the learned Magistrate, on merits, in accordance 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.
5. Hand over the order.
(R. BASANT)
Judge
tm