IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1172 of 2007()
1. P.S.MOHAMMED RAFEEQ, S/O.P.A.SULAIMAN,
... Petitioner
Vs
1. VYAPARAVIJAYAM TRADES AND AGENCIES
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/04/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1172 of 2007
----------------------------------------
Dated this the 12th day of April 2007
O R D E R
The petitioner faces indictment in a prosecution under
Section 138 of the Negotiable Instruments Act. The matter is at
the stage of 313 examination. The accused did not appear at
that stage and he now finds himself in the unfortunate situation
of a warrant of arrest issued by the learned Magistrate chasing
him. He wants to surrender before the learned Magistrate now.
The learned counsel for the petitioner submits that the petitioner
apprehends that his application for bail may not be considered
on merits, in accordance with law and expeditiously by the
learned Magistrate. He, therefore, prays that the directions
under Section 482 Cr.P.C. may be issued to the learned
Magistrate to release the petitioner on bail when he appears and
applies for bail.
2. It is for the petitioner to appear before the learned
Magistrate and explain to the learned Magistrate, the
circumstances under which he could not earlier appear before
Crl.M.C.No.1172/07 2
the learned Magistrate. I find absolutely no reason to assume
that the learned Magistrate would not consider the application
for bail to be filed by the petitioner on merits, in accordance with
law and expeditiously. Every court must do the same. No special
or specific directions appear to be necessary. Sufficient general
directions have been issued in Alice George vs.Deputy
Superintendent of Police [2003(1)KLT 339].
3. In the result, this Criminal Miscellaneous Case is
dismissed but with the specific observation that if the petitioner
surrenders 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, in accordance with law and
expeditiously – on the date of surrender itself.
Hand over copy of this order to the learned counsel for the
petitioner today itself .
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No.1172/07 3
Crl.M.C.No.1172/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF APRIL 2007