High Court Kerala High Court

Harshad vs State Of Kerala on 6 September, 2007

Kerala High Court
Harshad vs State Of Kerala on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5364 of 2007()


1. HARSHAD, S/O. AHAMMED KUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/09/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.5364 of 2007
                    ----------------------------------------
            Dated this the 6th day of September 2007

                               O R D E R

Application for anticipatory bail. The petitioner faces

indictment in a prosecution iner alia under Sections 498A and

306 I.P.C. He is the husband of the deceased. Investigation was

complete. Final report was filed. Cognizance was taken. The

case was committed to the court of Session. The petitioner had

entered appearance and was enlarged on bail. The trial had

commenced. The matter had reached the stage of 313

examination. At that stage, the petitioner started not appearing

before the learned Sessions Judge. Consequently, the case now

stands transferred to the list of long pending cases. The learned

Sessions Judge has issued coercive processes against the

petitioner and the petitioner finds a warrant of arrest issued by

the learned Sessions Judge chasing him.

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

His absence was not wilful or deliberate. He was forced and

compelled to leave in connection with his employment. The

petitioner is willing to appear before the learned Sessions Judge

B.A.No.5364/07 2

and seek regular bail. The petitioner apprehends that his

application for regular bail may not be considered by the learned

Sessions Judge on merits, in accordance with law and

expeditiously. He, therefore, prays that appropriate directions

may be issued under Section 438 and/or 482 Cr.P.C.

3. The application is opposed by the learned Public

Prosecutor. The learned Public Prosecutor submits that the

petitioner may be directed to appear before the court below and

seek regular bail.

4. I have considered all the relevant inputs. After the

decision in Bharat Chaudhary v. State of Bihar [AIR 2003 SC

4662] it is well settled that powers under Section 438 Cr.P.C can

be invoked even in favour of the accused who apprehends arrest

in execution of a non bailable warrant issued in a pending

proceedings. But even for that, sufficient and satisfactory

reasons must be shown to exist to justify the invocation of the

extraordinary equitable discretion under Section 438 Cr.P.C. I

do not find any such reasons in this case.

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

Magistrate and explain to the learned Magistrate, the

B.A.No.5364/07 3

circumstances under which he could not earlier appear before

the learned Magistrate. 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].

6. In the result, this bail application 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 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.





                                             (R.BASANT, JUDGE)
jsr

     // True Copy//        PA to Judge

B.A.No.5364/07    4

B.A.No.5364/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007