IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2985 of 2008()
1. BADUSHA, KARUVILAKATHU VEEDU,
... Petitioner
Vs
1. S.I. OF POLICE, POTHANCODE,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.SHANAVAS.S
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :07/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 2985 of 2008
-------------------------------------------------
Dated this the 7th day of August, 2008
ORDER
The petitioner faces allegations in a crime registered
alleging offences punishable, inter alia, under Sec.326 read
with Sec.34 IPC. Investigation is not complete, it is submitted.
The petitioner apprehends imminent arrest.
2. Instead of seeking anticipatory bail or surrendering
before the Investigating Officer or the learned Magistrate
having jurisdiction, the petitioner has come to this Court with
this petition under Sec.482 Cr.P.C. According to the
petitioner, he is willing to surrender before the Investigating
Officer or the learned Magistrate and apply for regular 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. He therefore prays
Crl.M.C. No. 2985 of 2008 -: 2 :-
that directions under Sec.482 Cr.P.C. may be issued.
2. It is for the petitioner to surrender before the
Investigating Officer or the learned Magistrate and then seek
regular bail. I have no reason to assume that the learned
Magistrate would not consider the petitioner’s application for
regular bail on merits, in accordance with law and expeditiously.
No special or specific directions appear to be necessary. Every
court must do the same. Sufficient general directions on this
aspect have already been issued in the decision reported in
Alice George v. Deputy Superintendent of Police (2003 (1)
KLT 339).
4. In the result, this Crl.M.C. is dismissed; but with the
observation that if the petitioner surrenders before the
Investigating Officer or the learned Magistrate and seeks 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.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge
Crl.M.C. No. 2985 of 2008 -: 3 :-