High Court Kerala High Court

Dr. Anjaneyan vs State Of Kerala Through The on 28 February, 2007

Kerala High Court
Dr. Anjaneyan vs State Of Kerala Through The on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 524 of 2007()


1. DR. ANJANEYAN, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/02/2007

 O R D E R
                                  R. BASANT, J.

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

                         Crl.M.C.No.  524 of   2007

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

                 Dated this the 28th day of   February, 2007


                                      O R D E R

The petitioner, a medical practitioner, faces indictment for

offences punishable, inter alia, under Section 313 r/w. 34 I.P.C. He is

the 4th accused. Allegations are raised against the accused persons of

offences triable exclusively by a Court of Sessions. Investigation is

complete. Final report has already been filed. C.P. 40 of 2006 has

been registered before the learned J.F.C.M. – III, Palakkad. The

petitioner has not entered appearance so far. According to him, he

was not available in India. He was abroad. He has come to know of

the pendency of the proceedings and now wants 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. It is in these circumstances

prayed that directions under Section 482 Cr.P.C. may be issued to

the learned Magistrate to release the petitioner on bail.

2. I find no merit in the prayer of the petitioner. It is certainly

for the petitioner to appear before the learned Magistrate and

Crl.M.C.No. 524 of 2007 2

explain to the learned Magistrate the circumstances under which he could

not earlier appear before the learned Magistrate. The learned counsel for

the petitioner airs an apprehension that merely because the case is triable by

a Court of Sessions, the learned Magistrate may not consider the application

for bail on merits. It is by now trite that the mere fact the case is triable by a

Court of Sessions is by itself not a reason for the learned Magistrate to

abdicate his responsibility to consider an application for bail on merits. No

special or specific direction appears to be necessary. Sufficient general

directions have already been issued by this Court in the decision in Alice

George v. Dy.S.P. of Police (2003 (1) KLT 339).

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

observations/directions. I may hasten to observe 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.

(R. BASANT)

Judge

tm

Crl.M.C.No. 524 of 2007 3