High Court Kerala High Court

Sajan vs State Of Kerala on 4 April, 2007

Kerala High Court
Sajan vs State Of Kerala on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1099 of 2007()



1. SAJAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/04/2007

 O R D E R






                            R. BASANT, J.

             -------------------------------------------------

                   CRL.M.C.NO.1099 OF  2007

             -------------------------------------------------

              Dated this the 4th day of April, 2007



                                ORDER

The petitioner faces indictment in a prosecution, inter

alia, under Sec.307 read with Sec.149 of the IPC. The

petitioner has not appeared before the learned Magistrate.

Consequently a warrant of arrest has been issued against the

petitioner by the learned Magistrate. The petitioner, in these

circumstances, wants to surrender before the learned

Magistrate and seek regular bail. The petitioner apprehends

that his application for regular bail may not be considered by

the learned Magistrate on merits in accordance with law and

expeditiously. It is, in these circumstances, that the

petitioner has come to this Court for a direction to the learned

Magistrate to release him on bail when he appears before the

learned Magistrate.

2. It is for the petitioner to appear before the learned

CRL.M.C.NO.1099 OF 2007 -: 2 :-

Magistrate and explain to the learned Magistrate the

circumstances under which he could not earlier appear before

the learned Magistrate. I have no reason to assume that the

learned Magistrate would not consider the petitioner’s

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

observation that if the petitioner surrenders before the learned

Magistrate and seeks 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.

4. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-


                                                    (R. BASANT, JUDGE)


Nan/         //true copy//                P.S. To Judge