High Court Kerala High Court

K.V.Ismail vs Union Of India & Another on 28 December, 2010

Kerala High Court
K.V.Ismail vs Union Of India & Another on 28 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 5087 of 2010()



1. K.V.ISMAIL
                      ...  Petitioner

                        Vs

1. UNION OF INDIA & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/12/2010

 O R D E R
                       P.BHAVADASAN, J.
                      ------------------------
              Crl.M.C.Nos. 5087 & 5088 OF 2010
                      ------------------------

             Dated this the 28th day of December, 2010

                            O R D E R

Since both these petitions are filed seeking the same relief,

they are disposed of by a common order.

2. The petitioner is an accused in C.C. Nos.30/1997 &

120/1991 on the file of the Additional Chief Judicial Magistrate

(Economic Offences), Ernakulam. In both these cases, the

petitioner alleged to have committed offence punishable under

Section 135(1) of the Customs Act.

3. It is stated that after the complaint was filed, a

Preventive Detention Order was issued against the petitioner on

26/11/1992. Hence, the petitioner could not come down to

attend the case. Later, Government of India had revoked the

order of preventive detention against the petitioner by order

dated 28/7/2010. Unfortunately, the case against the

petitioner was split up. Now the petitioner wants to appear

before the court and face the trial. According to the petitioner,

non appearance on the part of the petitioner was not at all willful

Crl.M.C,NO. 5087 & 5088/2010 -2-

and was due to reasons beyond his control. As a result of his

absence, a non bailable warrant was issued against him and it is

pending execution.

4. The petitioner filed an application for anticipatory bail

before this Court and this Court issued a direction to surrender

before the court below within a period of one month. However,

the petitioner could not surrender because in the meanwhile he

was hospitalised, so submits the petitioner.

5. The petitioner now wants to participate in the trial of

the case. Therefore, the petitioner prays for a direction to the

A.C.J.M(E.O), Ernakulam to recall the non bailable warrant

pending against him and he may not be remanded to custody on

his surrender before that Court. The prayer cannot be

entertained. The reasons given for recalling the warrant are not

convincing enough.

There will be a direction to the Additional Chief Judicial

Magistrate(Economic Offences), Ernakulam, that in case the

petitioner surrenders before the said Court and moves an

application for bail, the same shall be considered on the same

day itself , as far as possible, after issuing notice to the Pubic

Crl.M.C,NO. 5087 & 5088/2010 -3-

Prosecutor concerned. It is also observed that the application

may be considered liberally.

P.BHAVADASAN,
JUDGE.

dpk