IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2828 of 2007()
1. ANOOP, S/O.SOMARAJAN PILLAI,
... Petitioner
Vs
1. S.I.OF POLICE,
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/09/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Cr.M.C.No.2828 of 2007
= = = = = = = = = = = = = =
Dated this the 12th day of September, 2007
ORDER
The petitioner faces indictment in a prosecution for offences
punishable, inter alia, under Sections 447 and 308 IPC. Investigation
is complete. Final report has been filed. Committal proceedings has
been registered. The petitioner has never been arrested and released
on bail in the case. He never appeared before the learned Magistrate.
2. After taking cognizance coercive processes are issued against
the petitioner by the learned Magistrate. The petitioner finds such
processes chasing him. The petitioner applied for anticipatory bail .
That petition was rejected. The petitioner is now willing to surrender
before the learned Magistrate, 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 hence prays that
appropriate directions under Section 482 Cr.P.C may be issued in
favour of the petitioner.
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 have no reason to assume that the learned Magistrate would not
Cr.M.C.No.2828 of 2007
2
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].
4. 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