High Court Kerala High Court

Ashok Kumar vs State Of Kerala on 20 September, 2007

Kerala High Court
Ashok Kumar vs State Of Kerala on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2934 of 2007()


1. ASHOK KUMAR,
                      ...  Petitioner
2. JALAJA ASHOK KUMAR,

                        Vs



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

2. RAJENDRAN V., S/O. VELAYUDHAN,

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/09/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C.No.2934 of 2007
                       -------------------------------------
             Dated this the 20th day of September, 2007

                                 O R D E R

The petitioners face indictment in a prosecution under Section

138 of the Negotiable Instruments Act. The petitioners reside

permanently in Pune. Cognizance has been taken. The petitioners

had entered appearance and were enlarged on bail. They were

granted exemption from personal appearance also. On 13.08.07,

when the case was posted, the petitioners were directed to appear.

As they were laid up, they could not appear. Consequently the

learned Magistrate has issued warrants of arrest against the

petitioners dismissing Annexure-A2 petition filed on their behalf to

condone their absence. The petitioners find such warrants of arrest

issued by the learned Magistrate chasing them.

2. According to them, they are absolutely innocent. There

was no wilful laches on their part at all. They were laid up and an

application to that effect has been filed also. The petitioners are

willing to appear before the learned Magistrate and seek regular bail.

But they apprehend that their application for regular bail may not be

considered by the learned Magistrate on merits, in accordance with

law and expeditiously.

Crl.M.C.No.2934 of 2007 2

3. It is for the petitioners to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances

under which they 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 petitioners appear before the

learned Magistrate and apply 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.

5. In the peculiar facts and circumstances of this case, there

shall be a direction that the warrants of arrest issued against the

petitioners shall not be executed till 08.10.07. The petitioners shall

appear before the learned Magistrate and seek bail on or before that

date.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C.No.2934 of 2007 3

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.2934 of 2007 4