IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2476 of 2007()
1. DEEPU, S/O. VALSAN, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :03/08/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2476 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of August, 2007
O R D E R
The petitioner is the first accused in Crime No. 214 of 2003,
where he faces allegations, inter alia, under Section 395 I.P.C. along
with six other accused persons. Investigation is complete. Final
report has been filed. Committal proceedings has been registered.
Committal order was passed. The petitioner could not appear before
the learned Sessions Judge after committal. The trial against the co-
accused is scheduled to take place on 6.8.2007 as S.C. 838 of 2005.
The case against the petitioner has been split up and transferred to the
list of long pending cases. The same is pending as L.P. 14 of 2007.
2. The petitioner now wants to surrender before the learned
Magistrate. He submits that his failure/omission to appear earlier was
not wilful, but was due to reasons beyond his control. He is willing
to surrender before the learned Magistrate and seek bail. He shall co-
operate with the Court for the expeditious disposal of the case. He
prays that his case may also be directed to be tried along with other
accused in S.C.838 of 2005. But he apprehends that his application
for bail may not be considered by the learned Magistrate on merits,
Crl.M.C.No. 2476 of 2007
2
in accordance with law and expeditiously. In these circumstances it is
prayed that appropriate directions may be issued to the learned Magistrate
to release the petitioner on bail on the date of surrender itself.
3. It is certainly 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 the
application for bail to be filed by the petitioner when he surrenders before
the learned Magistrate, on merits, in accordance with law and
expeditiously. Every court must do the same. 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).
4. This application is accordingly dismissed. I may however 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.
Crl.M.C.No. 2476 of 2007
3
5. I find merit in the prayer of the learned counsel for the petitioner
that if trial against him is also ordered to be conducted along with S.C.838
of 2005, that shall save considerable amounts of time and resources of the
Court also. As the trial is listed to 6.8.2007, I do not want to issue any
specific direction. But I expect the learned Sessions Judge to make every
endeavour to ensure that the trial against the petitioner also proceeds along
with the other accused in the same crime, if possible.
6. Hand over copy of the order.
(R. BASANT)
Judge
tm