IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 738 of 2007()
1. SULFI.A, ASEENA MANZIL,
... Petitioner
Vs
1. DIVAKARAN, S/O KRISHNAN,
... Respondent
2. STATE OF KERALA, REP. BY STATE
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/03/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.738 of 2007
-------------------------------------
Dated this the 20th day of March, 2007
ORDER
The petitioner faces indictment in a prosecution under Section
138 of the N.I Act. He had, it is submitted, appeared before the
learned Magistrate and was enlarged on bail. He could not appear
before the learned Magistrate on one of the dates of posting.
Thereupon, warrant of arrest was issued against him. He finds the
warrant of arrest chasing him. He is willing to surrender before the
learned Magistrate. 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 powers under
Section 482 Cr.P.C may be invoked and a direction may be issued to
the learned Magistrate to release the petitioner on bail when he
appears and applies for bail.
2. I do not find any need to invoke the powers under Section
482 Cr.P.C. 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 such application on merits, in accordance with law
and expeditiously. Every court must do the same. No special or
Crl.M.C.No.738 of 2007 2
specific direction appears to be necessary. Sufficient general
directions have already been issued in Alice George v. The Deputy
Superintendent of Police [2003(1) KLT 339].
3. This Crl.M.C is, in these circumstances, dismissed. But
with the specific 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 appropriate orders on merits and expeditiously –
on the date of surrender itself.
4. Hand over a copy of this order to the learned counsel for
the petitioner.
(R.BASANT, JUDGE)
rtr/-