High Court Kerala High Court

Arun vs State Of Kerala on 17 June, 2008

Kerala High Court
Arun vs State Of Kerala on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2261 of 2008()



1. ARUN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/06/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C. No.2261 of 2008
                       -------------------------------------
                Dated this the 17th day of June, 2008

                                   ORDER

Petitioner faces indictment in a prosecution under the Kerala

Abkari Act. The petitioner has not been arrested so far.

Investigation is complete. Final report has already been filed.

Cognizance has been taken. Committal proceedings has been

registered. Reckoning the petitioner as an absconding accused,

coercive processes have been issued. The petitioner apprehends

imminent arrest.

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

His absence earlier was not wilful or deliberate. He is willing to

surrender before the learned Magistrate and apply for bail. But

he apprehends that his application for regular bail may not be

considered by the learned Magistrate on merits, in accordance

with law and expeditiously. It is therefore prayed that 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

Crl.M.C. No.2261 of 2008 2

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].

4. This Crl.M.C 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 in the light of

the decision in Sukumari v. State of Kerala [2001(1) K.L.T 22].

5. Hand over a copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
rtr/-