High Court Kerala High Court

Saji vs State Of Kerala on 20 August, 2007

Kerala High Court
Saji vs State Of Kerala on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5036 of 2007()


1. SAJI, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.DILEEP (KALLAR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2007

 O R D E R
                             R.BASANT, J.
                          ----------------------
                          B.A.No.5036 of 2007
                      ----------------------------------------
               Dated this the 20th day of August 2007

                                 O R D E R

Application for anticipatory bail. The petitioner faces

allegations under the Kerala Abkari Act. Investigation is now

complete. Final report has already been filed. Committal court

has taken cognizance. Coercive processes have been issued

against the petitioner. The petitioner finds a warrant of arrest

issued by the learned Magistrate chasing him.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. His absence earlier was not

wilful. But was on account of reasons beyond his control. The

petitioner is willing to surrender before the learned Magistrate and

apply for bail. But he 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 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. After the decision in Bharat Chaudhary v. State of Bihar

[AIR 2003 SC 4662] it is well settled that powers under Section

438 Cr.P.C can be invoked even in favour of the accused who

apprehends arrest in execution of a non bailable warrant issued in

B.A.No.5036/07 2

a pending proceedings. But even for that, sufficient and

satisfactory reasons must be shown to exist to justify the

invocation of the extraordinary equitable discretion under Section

438 Cr.P.C. I do not find any such reasons in this case.

4. 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].

5. In the result, this bail application is dismissed but with

the 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.




                                               (R.BASANT, JUDGE)
jsr         // True Copy//       PA to Judge

B.A.No.5036/07    3

B.A.No.5036/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007