High Court Kerala High Court

Aby @ Sailavudeen vs State Of Kerala on 16 July, 2007

Kerala High Court
Aby @ Sailavudeen vs State Of Kerala on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4278 of 2007()


1. ABY @ SAILAVUDEEN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2007

 O R D E R
                                 R.BASANT, J.

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

                              B.A.No.4278  of 2007

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

                    Dated this the 16th  day of July 2007


                                     O R D E R

Application for anticipatory bail. The petitioner faces

allegations inter alia under Section 506 I.P.C. The crime was

registered in 2004. Final report was filed. Cognizance was

taken. The petitioner appeared before the learned Magistrate.

He was enlarged on bail. When the case was posted for

evidence, he was absent and reckoning the petitioner as

absconding, a warrant of arrest was issued against the

petitioner.

2. According to the petitioner, he is absolutely innocent.

His absence was not wilful. He is willing to surrender and co-

operate with the court for the expeditious disposal of the case.

He apprehends that his application for regular bail may not be

considered by the learned Magistrate on merits, in accordance

with law and expeditiously. He, therefore, prays that directions

under Section 482 Cr.P.C. may be issued to the learned

Magistrate to release the petitioner on bail when he appears and

applies for bail.

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

B.A.No.4278/07 2

Magistrate and explain to the learned Magistrate, the

circumstances under which he could not earlier appear before

the learned Magistrate.

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

Magistrate would not consider the application for bail to be filed

by the petitioner 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].

4. In the result, this bail application 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 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.

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

petitioner.

(R.BASANT, JUDGE)

jsr

B.A.No.4278/07 3

B.A.No.4278/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007