High Court Kerala High Court

A.R.Jalaludeen. vs Excise Inspector on 12 June, 2007

Kerala High Court
A.R.Jalaludeen. vs Excise Inspector on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1897 of 2007()


1. A.R.JALALUDEEN.S/O.ABDUL RAHMAN,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,EXCISE RANGE OFFICE,
                       ...       Respondent

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/06/2007

 O R D E R
                              R.BASANT, J.

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

                         Crl.M.C.No.1897 of 2007

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

                 Dated this the  12th day of June 2007




                                  O R D E R

The petitioner faces allegations under the provisions of the

Kerala Abkari Act. He was not available for arrest and was not

arrested. Apprehending arrest, he came before this court and

another Bench of this court, as per order dated 09/08/2006 ( a

copy of which order is produced as Annexure I) directed the

petitioner to appear before the learned Magistrate on 16/8/2006

at 11 a.m. Further directions were issued to the learned

Magistrate regarding disposal of the bail application. The

petitioner did not appear before the learned Magistrate, as

directed. He now submits that he is willing to surrender before

the learned Magistrate. His absence earlier was not willful and

was on account of reasons beyond his control. In these

circumstances, an order may be passed extending time and

issuing identical directions, as in Annexure 1, to the learned

Magistrate.

Crl.M.C.No.1897/07 2

2. The petitioner did not avail of the opportunity which

was given to him by this court in Annexure 1 order. That, of

course, does not mean that the petitioner cannot now approach

the learned Magistrate afresh. I need only mention that it is for

the petitioner to surrender before the learned Magistrate and

apply for bail. The learned Magistrate must proceed to pass

appropriate orders on merits, in accordance with law and

expeditiously – on the date of surrender itself.

3. With the above observations, this Criminal

Miscellaneous Case is dismissed.






                                                        (R.BASANT, JUDGE)

jsr


                                   // True Copy//          PA to Judge


Crl.M.C.No.1897/07    3


Crl.M.C.No.1897/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007