IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 845 of 2007()
1. DEVADAS, S/O.VELU, SIVA VILAS,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.VINOD KUMAR.C
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/03/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 845 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of March, 2007
O R D E R
Against the petitioner, who faces indictment in a prosecution under
Section 138 of the N.I. Act, a warrant of arrest has been issued by the
learned Magistrate. The petitioner apprehends that when he surrenders, his
application for bail may not be considered by the learned Magistrate on
merits, in accordance with law and expeditiously.
2. I find this apprehension to be totally baseless. 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). No special or specific
direction appears to be necessary. Every court is bound to comply with
the directions.
3. This Crl.M.C. is accordingly dismissed, but with the observation
that the dictum in Alice George must be complied with by the learned
Magistrate when the petitioner enters appearance and applies for bail.
(R. BASANT)
tm Judge