High Court Kerala High Court

Ashok Kumar vs The Sub Inspector Of Police on 13 November, 2008

Kerala High Court
Ashok Kumar vs The Sub Inspector Of Police on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4345 of 2008()


1. ASHOK KUMAR, S/O.LATE PADMANABHA
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.K.PRAVEEN KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/11/2008

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       Crl.M.C. No.4345 of 2008
                        -------------------------------------
               Dated this the 13th day of November, 2008

                                    ORDER

Petitioner faces allegations in a crime alleging commission of

offences punishable under the Kerala Abkari Act. Crime was

registered as early as in 2006. According to the petitioner he is

absolutely innocent. He was not earlier arrayed as an accused.

Now attempts are being made to array him as an accused and to

arrest him. The petitioner had moved this Court for anticipatory

bail and the bail Bench of this Court had already dismissed that

application. The petitioner has not challenged the said order. The

petitioner has not so far appeared before the learned Magistrate or

the Investigating Officer and he has not sought regular bail.

2. The petitioner has now come to this Court with a prayer

that directions under Section 482 Cr.P.C may be issued in his

favour. What are the directions to be issued ? The counsel prays

that the learned Magistrate may be directed to consider the

application for bail on the date of surrender itself.

3. I find no merit in this prayer. It is for the petitioner to

surrender before the Investigating Officer or the learned Magistrate

and seek regular bail. This Court has time and again repeated that

applications for bail of an accused person, who surrenders before

the learned Magistrate must be considered on merits, in accordance

with law and expeditiously.

Crl.M.C. No.4345 of 2008 2

4. Sufficient general directions have already been issued in

Alice George v. The Deputy Superintendent of Police [2003(1)

KLT 339]. I am not satisfied that it is necessary for this Court in

every subsequent case to issue directions under Section 482 Cr.P.C

to the Magistracy to follow the dictum in Alice George v. The

Deputy Superintendent of Police . Every court must do the

same. I have no reason to assume that the same shall not be done.

If there be non compliance, the avenues of challenge/complaint are

available for the petitioner.

5. This Crl.M.C is, in these circumstances, dismissed, but

with the above specific observations.

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

the petitioners for production before the court below.

(R.BASANT, JUDGE)

rtr/-