IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4784 of 2008()
1. C.F.JOHNSON
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.VARGHESE.J.PUNNACHALIL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :10/12/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4784 of 2008
-------------------------------------
Dated this the 10th day of December, 2008
ORDER
Petitioners face indictment in a prosecution under Section
138 of the Negotiable Instruments Act. Cognizance has already
been taken. The petitioners have not so far appeared before the
learned Magistrate. According to the petitioners, no notice,
process or summons of the court was ever served on the
petitioners and that is why they could not/did not appear earlier.
Coercive processes have been issued against the petitioners
reckoning them as absconding accused. Such processes are
chasing the petitioners. The petitioners apprehend imminent
arrest in execution of such processes.
2. According to the petitioners, they are innocent. They
are willing to surrender before the Investigating Officer or the
learned Magistrate and seek regular bail. But they apprehend
that their application for regular bail may not be considered by
the learned Magistrate on merits, in accordance with law and
expeditiously. It is therefore prayed that appropriate directions
may be issued to the learned Magistrate to consider their bail
Crl.M.C. No.4784 of 2008 2
application expeditiously in the light of the decision in Alice
George v. The Deputy Superintendent of Police [2003(1)
KLT 339].
3. Sufficient general directions have already been issued
in Alice George v. The Deputy Superintendent of Police
[2003(1) KLT 339] to oblige the subordinate courts to consider
applications for bail filed by accused who surrender before the
Magistrates as expeditiously as possible. No special or specific
direction appears to be necessary in the facts and circumstances
of this case. I have no reason to assume that the same shall not
be done. Every court must do the same. If there be non
compliance, the avenues of challenge/complaint are available for
the petitioners.
4. This Crl.M.C is, in these circumstances, dismissed, but
with the above specific observations.
5. Hand over a copy of this order to the learned counsel
for the petitioners for production before the court below.
(R.BASANT, JUDGE)
rtr/-