High Court Kerala High Court

C.Rasheed vs State Of Kerala on 25 August, 2008

Kerala High Court
C.Rasheed vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3244 of 2008()



1. C.RASHEED
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/08/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3244 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 25th day of August, 2008

                              O R D E R

The petitioner faces indictment in a prosecution under the

Kerala Abkari Act. The petitioner was arrested and enlarged on

bail. The case has been committed to the Court of Sessions and

is pending before that Court now. The petitioner could not

appear before the learned Sessions Judge on one date of posting.

The learned Sessions Judge has issued non-bailable warrant to

procure the arrest of the petitioner. The petitioner finds such

coercive processes issued by the learned Sessions Judge chasing

him. He apprehends imminent arrest.

2. According to the petitioner he is absolutely innocent.

His failure/omission to appear earlier was not wilful, but was due

to reasons beyond his control. He is willing to surrender before

the learned Sessions Judge, but he apprehends that his

application for bail may not be considered by the learned Judge

Crl.M.C.No. 3244 of 2008
2

on merits, in accordance with law and expeditiously. It is in these

circumstances prayed that appropriate directions may be issued to

release the petitioner on bail on the date of surrender itself.

3. It is certainly for the petitioner to appear before the learned

Sessions Judge and explain to the learned Judge the circumstances

under which he could not earlier appear before the learned Judge. I

have no reason to assume that the learned Sessions Judge would not

consider the application for bail to be filed by the petitioner when he

surrenders before the learned Judge, 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 by this Court in the decision in Alice George

v. Dy.S.P. of Police (2003 (1) KLT 339).

4. This application is accordingly dismissed. I may however

hasten to observe that if the petitioner appears before the learned

Sessions Judge and applies for bail after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned Judge

Crl.M.C.No. 3244 of 2008
3

must proceed to pass orders on merits, in accordance with law and

expeditiously – on the date of surrender itself.

5. Hand over the order.

(R. BASANT)
Judge