High Court Kerala High Court

Gireesh Kumar vs State Of Kerala Represented By The on 12 June, 2008

Kerala High Court
Gireesh Kumar vs State Of Kerala Represented By The on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2205 of 2008()


1. GIREESH KUMAR, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/06/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 2205 of 2008
           -------------------------------------------------
           Dated this the 12th day of June, 2008

                              ORDER

The petitioner faces indictment in a prosecution for

offences punishable under the Kerala Abkari Act. The crime

was registered long back. Investigation was completed and

the final report was filed. Cognizance was taken and the

committal proceeding was registered in the year 2002. The

petitioner was not available. The case against him was split

up and transferred to the list of Long Pending Cases in 2003.

The petitioner is the sole accused in the case. The petitioner

has not entered appearance so far. Coercive processes have

been issued against the petitioner by the learned Magistrate.

The petitioner apprehends imminent arrest in execution of

such processes.

2. The petitioner had moved the learned Sessions Judge

Crl.M.C. No. 2205 of 2008 -: 2 :-

for anticipatory bail. The same was turned down by Annexure-

A1 order. According to the petitioner, he is absolutely innocent.

His absence earlier was not wilful or deliberate. The petitioner,

in these circumstances, wants to surrender before the learned

Magistrate and seek regular bail. The petitioner apprehends

that his application for regular bail may not be considered by the

learned Magistrate on merits, in accordance with law and

expeditiously. It is, in these circumstances, that the petitioner

has come to this Court for a direction to the learned Magistrate

to release him on bail when he appears before the learned

Magistrate.

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 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).

Crl.M.C. No. 2205 of 2008 -: 3 :-

4. 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. Needless to say,

the application for bail will have to be considered in the light of

the decision in Sukumari v. State of Kerala (2001 (1) KLT 22).

sD/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge