IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 365 of 2009()
1. SALIM LAL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 365 of 2009
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of January, 2009
O R D E R
The petitioner faces indictment in a prosecution for the
offence punishable under Section 333 r/w. 34 I.P.C. He is the
first accused. According to him he is absolutely innocent. The
petitioner was not arrested at the crime stage or thereafter.
Investigation is complete. Final report has already been filed.
Cognizance has been taken. Committal proceedings has been
registered. The learned Magistrate has issued summons under
Section 204 Cr.P.C. against the petitioner. He is willing to
appear before the learned Magistrate. But he apprehends that
when he appears in response to the summons issued, the learned
Magistrate may not consider his application on merits, in
accordance with law and expeditiously, The fact that the offence
alleged is a sessions case may persuade the learned Judge,
notwithstanding the fact that he has initially issued a summons
only under Section 204 Cr.P.C., to remand the petitioner to
custody.
Crl.M.C.No. 365 of 2009
2
2. I find no merit whatsoever in the apprehension of the
petitioner. Only a summons has been issued to the petitioner and in
tune with the decision in Sreekumar v. State of Kerala (2008 (3)
KLT 748) the petitioner can claim bail before the learned Magistrate. I
need only observe that if the petitioner appears before the learned
Magistrate in response to the summons received by him, the learned
Magistrate must proceed to consider the application for bail on merits,
in accordance with law and expeditiously – on the date of surrender
itself. The application must be considered in the light of the decisions
in Alice George v. Dy.S.P. of Police (2003 (1) KLT 339) and
Sukumari v. State of Kerala (2001 (1) KLT 22) also.
3. With the above observations this Crl.M.C. is dismissed.
4. Hand over the order.
(R. BASANT)
Judge
tm