High Court Kerala High Court

Sujatha Kumar @ Ramanan vs State Of Kerala on 12 April, 2007

Kerala High Court
Sujatha Kumar @ Ramanan vs State Of Kerala on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1163 of 2007()


1. SUJATHA KUMAR @ RAMANAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/04/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                        Crl.M.C.No.  1163 of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 12th day of   April, 2007


                                     O R D E R

The petitioner is the 4th accused in a prosecution under Section

302 r/w. 34 I.P.C. The alleged occurrence took place in 1995. The

petitioner was granted anticipatory bail as per Annex.I order. Final

report was filed and the committal proceedings were registered in

1996. The Sessions Case was registered in 1997. As the petitioner

was not available for trial, the trial against the co-accused proceeded.

One of them was found guilty and convicted and the others were

found not guilty and acquitted. The proceedings is now pending as

committal proceedings. The petitioner has not appeared before the

Investigating Officer or the learned Magistrate, inspite of Annex.I

order. At this belated hour, the petitioner wants to surrender before

the learned Magistrate. The learned counsel for the petitioner

submits that the petitioner apprehends that the learned Magistrate

may not consider his application for bail on merits, in accordance

with law and expeditiously.

Crl.M.C.No. 1163 of 2007

2

2. The learned counsel further points out that in the judgment

rendered by the learned Sessions Judge, which has been upheld by this

Court later, there has been categoric observations, which would indicate

that the petitioner is not guilty of any offence. The short prayer of the

petitioner is that the learned Magistrate may be directed to consider his

application for bail on merits and dispose of the same expeditiously. There

may be a positive direction to grant bail to the petitioner, it is further

prayed.

3. I am of the opinion that the petitioner must appear before the

learned Magistrate and apply for bail. He must explain to the learned

Magistrate the circumstances under which he could not earlier appear

before the learned Magistrate. He must also advance his contention when

the application is considered that he is entitled for bail. In advancing this

contention, needless to say, he can rely on the earlier order of anticipatory

bail passed by the learned Sessions Judge as also the observations in his

favour rendered by the Sessions Judge in the trial judgment and this court in

the appellate judgment. Suffice it to say that the learned Magistrate must

consider the application on merits and expeditiously. I have no reason to

assume that the learned Magistrate would not do the same.

Crl.M.C.No. 1163 of 2007

3

3. This Crl.M.C. is accordingly dismissed, but subject to the

observation 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.

4. Hand over copy of the order.

(R. BASANT)

Judge

tm