IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2002 of 2008()
1. THULASIDHARAN PILLAI
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.BYJU KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/05/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.2002 of 2008
-------------------------------------
Dated this the 23rd day of May, 2008
ORDER
Petitioner faces indictment in a prosecution under Section 8
of the Kerala Abkari Act. Investigation is complete. Final report
has already been filed. Committal proceedings has been
registered. The learned Magistrate has issued summons to the
petitioner to appear on 02.06.08.
2. Though the petitioner has received summons to
appear, the petitioner entertains a lingering apprehension that if
and when he appears before the learned Magistrate, the offence
being one punishable under the Kerala Abkari Act, the learned
Magistrate may not grant him regular bail. The petitioner through
counsel has come to this Court with a prayer that appropriate
directions may be issued to the learned Magistrate to release the
petitioner on bail.
3. I note that the learned Magistrate has issued only a
summons to secure the presence of the accused. I must in the
absence of any better material assume that the learned
Magistrate has advisedly exercised the discretion under Section
204 Cr.P.C to issue only a summons and not a warrant. The
Crl.M.C. No.2002 of 2008 2
apprehension of the petitioner that he may be arrested and
detained, does not, in these circumstances, really appear to me to
be sound. Be that as it may, it is for the petitioner to appear
before the learned Magistrate and seek regular bail. I find no
merit in the apprehension that his application for regular bail may
not be considered by 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 in Alice
George v. The Deputy Superintendent of Police [2003(1)
KLT 339].
4. This Crl.M.C is, in these circumstances, dismissed, but
with the specific observation 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 appropriate orders on merits
and expeditiously – on the date of surrender itself. Needless to
say that the learned Magistrate has to consider the bail
application in the light of the decision in Sukumari v. State of
Kerala [2001(1) K.L.T 22] and the fact that he has already
conveyed to the petitioner that he has exercised his discretion
Crl.M.C. No.2002 of 2008 3
under Section 204 Cr.P.C to issue only summons and not a
warrant.
Hand over a copy of this order to the learned counsel for
the petitioner.
(R.BASANT, JUDGE)
rtr/-