High Court Kerala High Court

Ibrahim vs State Of Kerala on 15 December, 2006

Kerala High Court
Ibrahim vs State Of Kerala on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4050 of 2006()


1. IBRAHIM, 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/12/2006

 O R D E R
                                     R.BASANT, J

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


                             Crl.M.C.No.4050 of 2006

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

                  Dated this the 15th day of December   2006




                                       O R D E R

The petitioner is the fourth accused in a prosecution interalia

under Sections 420 and 471 read with 34 I.P.C. The crime was

registered in the year 2000. Final report has been filed and

cognizance was taken by the learned Chief Judicial Magistrate,

Kasaragod. The petitioner was not available for trial. The case

against him has been transferred to the list of long pending cases.

The petitioner finds himself in the unenviable predicament of coercive

processes issued by the learned Magistrate chasing him. He now

wants to surrender before the learned Magistrate. He apprehends

that the learned Magistrate may not consider his application for bail

on merits, in accordance with law and expeditiously. It is, in these

circumstances prayed that directions may be issued under Section

482 Cr.P.C to the learned Magistrate to release the petitioner on bail

when he appears before the learned Magistrate 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 the learned

Magistrate. I find absolutely no reason to assume that the learned

Crl.M.C.No.4050/06 2

Magistrate would not consider such application and such cause shown

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 Crl.M.C 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 learned Public 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 unless there are compelling reasons.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.4050/06 3

Crl.M.C.No.4050/06 4

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006