IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2592 of 2007()
1. N.K.JAFFAR, S/O.N.K.MEHAMOOD,
... Petitioner
2. ABDUL RASHID, S/O.POCKER,
Vs
1. S.I.OF POLICE, FEROKE POLICE STATION.
... Respondent
2. JULIUS MIRSHAD,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.CIBI THOMAS
The Hon'ble MR. Justice R.BASANT
Dated :16/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Crl.M.C. No.2592 Of 2007
= = = = = = = = = = = = = =
Dated this the 16th day of August, 2007
ORDER
Petitioners face indictment in a prosecution for the offences
punishable, inter alia, under Sections 341, 323 and 324 read with 149
I.P.C. Of course the allegations under Sec.143, 147 and 148 have also
been raised. Investigation is complete. Final report has already been
filed. Committal court has taken cognizance and registered the
committal proceedings. The petitioners were not available for arrest,
hence the case against them was split up. Trial against the co-accused
continued. They were found not guilty and acquitted. In fact the
complainant did not raise any grievance against them, it is submitted.
The case against the petitioners was split up and later transferred to
the list of long pending cases. The learned Magistrate has issued
coercive processes against the petitioners. The petitioners apprehend
imminent arrest. The learned counsel for the petitioners submits that
the petitioners are absolutely innocent. The absence of the petitioners
earlier was not wilflul. The petitioners are willing to surrender before
the learned Magistrate and seek regular bail. It is further submitted
that the complainant has compounded all the offences alleged against
the petitioners also. The offences under Secs.143,147 and 148 are
Crl.M.C.No. 2592 of 2007 2
non compoundable.
2. It is for the petitioner 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 that the learned Magistrate
would not consider such application 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].
3. This application is, in these circumstances, dismissed, but
with the specific observation that if the petitioners appear before the
learned Magistrate and apply 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, unless there are compelling reasons.
4. The learned counsel for the petitioners submits that the
learned Magistrate may be directed while reading over the particulars
of the offences to take note of the fact that no charges under
Sec.143,147 and 148 are liable to be raised and other offences are
compoundable.
Crl.M.C.No. 2592 of 2007 3
5. It is further submitted that there may be direction for
expeditious disposal of the case, inasmuch as the petitioners are
employed abroad and have to go back to their place of employment.
6. If is for the petitioners to make such requests before the
learned Magistrate and the learned Magistrate, needless to say, must
consider such request and pass orders expeditiously.
(R.BASANT, JUDGE)
sj