High Court Kerala High Court

Anandan vs State Of Kerala on 29 April, 2008

Kerala High Court
Anandan vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2649 of 2008()


1. ANANDAN, S/O.KUNJATHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.2649 of 2008
                   ----------------------------------------
                Dated this the 29th day of April 2008

                              O R D E R

Application for anticipatory bail. The petitioner faces

indictment in a prosecution under the Kerala Abkari Act.

Investigation is complete. Final report has already been filed.

The petitioner was not arrested at any stage. Cognizance has

now been taken by the learned Magistrate. Committal

proceedings has been registered. Reckoning the petitioner as an

absconding accused, coercive processes have been issued

against the petitioner. The petitioner apprehends imminent

arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. The petitioner is willing to surrender

before the learned Magistrate and seek regular bail. 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, therefore, prays that directions under

Section 482 or 438 Cr.P.C. may be issued to the learned

Magistrate to release the petitioner on bail when he appears and

applies for bail.

B.A.No.2649/08 2

3. 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 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 in the light of the decision in Sukumari v.

State of Kerala [2001(1)KLT 22]).

(R.BASANT, JUDGE)
jsr

B.A.No.2649/08 3

B.A.No.2649/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007