High Court Kerala High Court

Dileep @ Deepu vs State Of Kerala on 29 October, 2007

Kerala High Court
Dileep @ Deepu vs State Of Kerala on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6542 of 2007()


1. DILEEP @ DEEPU, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.AJEESH S.BRITE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.6542 of 2007
                   ----------------------------------------
           Dated this the 29th day of October 2007

                              O R D E R

Application for anticipatory bail. The petitioner faces

indictment for an offence punishable under Section 308 I.P.C.

The investigation is complete. Final report has already been

filed. Cognizance has been taken. Committal proceedings has

been registered before the learned Magistrate. The petitioner

has not appeared before the learned Magistrate. He was not

arrested also by the police till now. After taking cognizance,

coercive processes have been issued against the petitioner. The

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. The petitioner is willing to surrender

before the learned Magistrate and seek regular 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.

B.A.No.6542/07 2

3. 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].

4. 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

B.A.No.6542/07 3

B.A.No.6542/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007