IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 427 of 2007()
1. CHACKO THOMAS, S/O.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ANOOP MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/02/2007
O R D E R
R.BASANT, J
----------------------
Crl.M.C.No.427 of 2007
----------------------------------------
Dated this the 20th day of February 2007
O R D E R
The petitioner faces indictment in a prosecution under
Section 420 I.P.C. Cognizance has been taken on the basis of
the final report submitted by the police after investigation. A
warrant of arrest has been issued against the petitioner. The
petitioner has not appeared before the learned Magistrate. He
filed an application for anticipatory bail which was dismissed by
the learned Sessions Judge vide order, a copy of which is
produced along with this petition.
2. The petitioner now wants to surrender before the
learned Magistrate. He apprehends that his application for bail
may not be considered by the learned Magistrate on merits, in
accordance with law and expeditiously. He has hence come to
this court with the prayer that the direction under Section 482
Cr.P.C may be issued to the learned Magistrate to release the
petitioner on bail when he appears and applies for bail.
3. It is for the petitioner to appear before the learned
Magistrate and explain to the learned Magistrate, the
Crl.M.C.No.427/07 2
circumstances under which he could not earlier appear before
the learned Magistrate.
4. I find absolutely no reason to assume that the learned
Magistrate would not consider the application for bail to be filed
by the petitioner on merits, in accordance with law and
expeditiously. Every court must do the same. No special or
specific directions appear to be necessary. Sufficient general
directions have been issued in Alice George vs. Deputy
Superintendent of Police [2003(1)KLT 339].
5. In the result, this Crl.M.C is dismissed but with the
specific observation that if the petitioner surrenders before the
learned Magistrate and applies for bail, after giving sufficient
prior notice to the learned Prosecutor in charge of the case, the
learned Magistrate must proceed to pass appropriate orders on
merits, in accordance with law and expeditiously – on the date of
surrender itself.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.427/07 3
Crl.M.C.No.427/07 4
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006