IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4450 of 2008()
1. SUNNY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4450 of 2008
-------------------------------------
Dated this the 19th day of November, 2008
ORDER
Petitioner faces indictment in a prosecution under Section
138 of the Negotiable Instruments Act. He had entered
appearance and was enlarged on bail as he was not available on
a date to which the case was posted for trial and his counsel was
not represented to go on with the trial, the learned Magistrate
has issued non bailable warrant against the petitioner. The
petitioner apprehends imminent arrest.
2. The petitioner has now got to surrender before the
learned Magistrate and seek regular bail. The petitioner is
willing to do the same. But he apprehends that his application
for regular bail may not be considered by the learned Magistrate
on merits, in accordance with law and expeditiously – on the date
of surrender itself in the light of the dictum in Alice George v.
The Deputy Superintendent of Police [2003(1) KLT 339].
3. Sufficient general directions have already been issued
in Alice George v. The Deputy Superintendent of Police
[2003(1) KLT 339]. I am not satisfied that it is necessary for
Crl.M.C. No.4450 of 2008 2
this Court in every subsequent case to issue directions under
Section 482 Cr.P.C to the Magistracy to follow the dictum in
Alice George v. The Deputy Superintendent of Police .
Every court must do the same. I have no reason to assume that
the same shall not be done. If there be non compliance, the
avenues of challenge/complaint are available for the petitioner.
4. This Crl.M.C is, in these circumstances, dismissed, but
with the above specific observations.
5. Hand over a copy of this order to the learned counsel
for the petitioner for production before the court below.
(R.BASANT, JUDGE)
rtr/-