High Court Kerala High Court

Kunhimoideen.V vs State Of Kerala on 13 August, 2007

Kerala High Court
Kunhimoideen.V vs State Of Kerala on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4863 of 2007()


1. KUNHIMOIDEEN.V, S/O MUHAMMED ALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2007

 O R D E R
                           R.BASANT, J
                   = = = = = = = = = = = = =
                       B.A.No.4863 of 2007
                  = = = = = = = = = = = = = =

               Dated this the 13th day of August, 2007

                              ORDER

Petitioner claims to be an accused in Crime No.81/2005 of

Thenjipalam Police Station, registered,inter alia, under Sec.326 IPC.

Investigation is complete. Final report has already been filed.

Consequent to nonavailability of the petitioner, warrant of arrest

and steps under Sec.82 Cr.P.C were initiated against the petitioner.

According to the petitioner, he is absolutely innocent. His absence

earlier was not wilful or deliberate. The petitioner is willing to

surrender before the learned Magistrate and co-operate with the

learned Magistrate for expeditious disposal of the case. But he

apprehends that his application for bail may not be considered by

the learned Magistrate on merits, in accordance with law and

expeditiously. He further prays that appropriate directions under

Section 438 Cr.P.C may be issued in favour of the petitioner.

2. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that it is for the petitioner to

appear before the learned Magistrate and seek regular bail in the

ordinary course. The learned Public Prosecutor points out that there

B.A.No.4863 of 2007 2

is difference between the name of the 3rd accused as per the

records of the Police and the name of the petitioner described in

this petition. Be that as it may, I am satisfied that no directions

under Sec.438 Cr.P.C can or ought to be issued.

3. After the decision in Bharat Chaudhary v. State of Bihar

[A.I.R 2003 S.C 4662], it is trite that powers under Section 438

Cr.P.C can be invoked in favour of a person who apprehends arrest

in execution of a non bailable warrant issued by a court in a pending

proceedings. But even for that, sufficient and satisfactory reasons

must be shown to exist. I am not persuaded in the facts and

circumstances of this case to conclude that any such reasons exist.

4. 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 have no reason to assume that the learned Magistrate

would not consider such application on merits, in accordance with

law and expeditiously. Every court must do the same. No special

or specific direction appears to be necessary. Sufficient general

directions have already been issued in Alice George v. The

Deputy Superintendent of Police [2003(1) KLT 339].

B.A.No.4863 of 2007 3

5. This application is, in these circumstances, dismissed,

but with the specific observation that if the petitioner appears

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 and expeditiously – on the date of surrender itself, unless

there are compelling reasons.

(R.BASANT, JUDGE)
sj
/TRUE COPY/

P.A.TO JUDGE