IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 236 of 2007()
1. NAGENDRAN, S/O.KUTTY,
... Petitioner
2. SANTHOSH, VISHALA BHAVAN,
3. RAJESH, VISHALA BHAVAN, KOCHI.
Vs
1. SUB-INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :31/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO.236 OF 2007
-------------------------------------------------
Dated this the 31st day of January, 2007
ORDER
The petitioners face indictment in a prosecution under
Secs.323 and 447 read with Sec.34 of the IPC. Warrants of
arrest have been issued against the petitioners by the learned
Magistrate on account of their failure to appear before the
learned Magistrate on one date of posting. The petitioners
are willing to surrender before the learned Magistrate and
apply for bail. The petitioners apprehend that such
application to be filed by them may not be considered by the
learned Magistrate on merits, in accordance with law and
expeditiously. They therefore pray that directions may be
issued under Sec.482 of the Cr.P.C. to the learned Magistrate
to release the petitioners on bail when they surrender and
apply for bail.
2. It is for the petitioners to appear before the learned
Magistrate and explain to the learned Magistrate the
circumstances under which they could not earlier appear
before the learned Magistrate. I have no reason to assume
CRL.M.C.NO.236 OF 2007 -: 2 :-
that the learned Magistrate would not consider the petitioners’
application for regular bail on merits in accordance with law and
expeditiously. No special or specific directions appear to be
necessary. Every court must do the same. Sufficient general
directions on this aspect have already been issued in the decision
reported in Alice George v. Deputy Superintendent of Police
(2003 (1) KLT 339).
3. In the result, this Crl.M.C. is dismissed; but with the
specific observation that if the petitioners surrender before the
learned Magistrate and seek 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, unless
compelling and exceptional reasons are there.
Sd/-
(R. BASANT, JUDGE)
HO
Nan/
//true copy//
P.S. to Judge