IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4119 of 2008()
1. RINEESH
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.AJITH KUMAR (KALLESSERIL)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :31/10/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4119 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of October, 2008
O R D E R
The petitioners face indictment as accused 4 and 5 in a
crime alleging offences punishable, inter alia, under Section 395
I.P.C. One of the petitioners was released on bail at the crime
stage, but the other has not been arrested and released on bail
so far. Cognizance has been taken. Committal proceedings has
been registered. The petitioners have not appeared before the
learned Magistrate and their non-appearance is allegedly on
account of the fact that no notice, process or summons of the
court had ever been served on them. Coercive processes have
been issued against them by the learned Magistrate. They
apprehend imminent arrest. They have come to this court with
this petition for issue of a direction under Section 482 Cr.P.C. to
direct the Magistrate to consider their bail applications on
merits, in accordance with law and expeditiously – on the date of
surrender itself, in accordance with the dicta in Alice George v.
Crl.M.C.No. 4119 of 2008
2
Dy.S.P. of Police (2003 (1) KLT 339) and Sukumari v. State of
Kerala (2001 (1) KLT 22).
2. I am not persuaded to agree that any special or specific
direction deserves to be issued. Sufficient general directions have
already been issued by this Court in the decisions referred above. It is
not necessary for this Court to issue directions under Section 482
Cr.P.C. to the Magistrate to comply with the directions issued already.
Every court must do the same. If there be non-compliance, the avenues
of challenge/complaint are available to the petitioners.
4. This application is accordingly dismissed, but with the above
specific observations.
(R. BASANT)
Judge
tm