High Court Kerala High Court

Gopalakrishnan vs State Of Kerala on 21 August, 2008

Kerala High Court
Gopalakrishnan vs State Of Kerala on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25275 of 2008(H)



1. GOPALAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                W.P.(c)No. 25275 of 2008-H
            -------------------------------------------------
          Dated this the 21st day of August, 2008

                            JUDGMENT

The petitioner faces indictment as 1st accused in a

prosecution for offences punishable under Secs.56(b) and 57(a)

of the Kerala Abkari Act. The alleged offences were detected

in 1997 by the Excise officials. After investigation, final report

has been filed and cognizance has been taken in 2007. The

petitioner, who was not arrested at any earlier point of time,

now finds a warrant of arrest issued by the learned Magistrate

chasing him. According to the petitioner, he is absolutely

innocent. He was always available and was willing to co-

operate with the Investigators. Most unjustifiably without

arresting the petitioner or without informing the petitioner all

the need to seek bail, he has been shown as an accused in the

final report without any specific statement as to why he has not

W.P.(c)No. 25275 of 2008-H
-: 2 :-

been arrested at all. The petitioner was always available for

arrest. Cognizance was taken by the learned Magistrate on the

basis of the final report. Reckoning the petitioner as an

absconding accused, a non-bailable warrant of arrest has been

issued against the petitioner. The petitioners finds such

processes chasing him. The petitioner apprehends imminent

arrest.

2. According to the petitioner, he is absolutely innocent.

His omission/failure to appear before the Investigating Officer

or the learned Magistrate earlier was not wilful or deliberate.

The petitioner, in these circumstances, wants to surrender

before the learned Magistrate and seek regular bail. The

petitioner apprehends that his application for regular bail may

not be considered by the learned Magistrate on merits, in

accordance with law and expeditiously. It is, in these

circumstances, that the petitioner has come to this Court for a

direction to the learned Magistrate to release him on bail when

he appears before the learned Magistrate.

2. It is for the petitioner to appear before the learned

W.P.(c)No. 25275 of 2008-H
-: 3 :-

Magistrate and explain to the learned Magistrate the

circumstances under which he could not earlier appear before

the learned Magistrate. 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).

3. In the result, this writ petition is dismissed; but with

the observation that if the petitioner surrenders before 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 – on the date of surrender itself.

4. Though in this writ petition quashing of the proceedings

is claimed, at the stage of hearing, that relief is not pressed. It

is prayed that it may be observed that the petitioner shall be

W.P.(c)No. 25275 of 2008-H
-: 4 :-

entitled to claim discharge at the stage of Sec.227/228 Cr.P.C.

Needless to say, that right under the Code will be available to

him.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge