High Court Kerala High Court

K.Mohanan vs State Of Kerala on 6 October, 2008

Kerala High Court
K.Mohanan vs State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3726 of 2008()


1. K.MOHANAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS PUBLIC
                       ...       Respondent

2. S.H.O.CHANDERA POLICE STATION,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/10/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.3726 of 2008
                   ----------------------------------------
             Dated this the 6th day of October 2008

                              O R D E R

The petitioner, who has been arrayed as an accused in a

crime registered under Section 498A I.P.C; whose application for

anticipatory bail has been dismissed by another Bench of this

court and who, it is stated in the order rejecting anticipatory bail

did not appear before the Lok Adalath as directed by the court,

has now come before this court with the prayer that he may be

permitted to surrender before the learned Magistrate and seek

regular bail. He prays that directions under Section 482 Cr.P.C

may be issued to the learned Magistrate to consider his

application for regular bail on merits, in accordance with law

and expeditiously.

2. Sufficient general directions have already been issued

in Alice George vs.Deputy Superintendent of Police [2003

(1)KLT 339] and I find absolutely no circumstance in this case

to issue any special or specific directions in favour of the

petitioner. The petitioner can surrender before the learned

Magistrate and the application for regular bail, if filed after

Crl.M.C.No.3726/08 2

giving sufficient prior notice to the Prosecutor in charge of the

case, will have to be considered by the learned Magistrate on

merits, in accordance with law and expeditiously in the light of

the general directions issued in Alice George (Supra).

3. This petition is accordingly dismissed with the above

specific directions.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3726/08 3

Crl.M.C.No.3726/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008