High Court Kerala High Court

Hashim vs State Of Kerala on 10 June, 2008

Kerala High Court
Hashim vs State Of Kerala on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2183 of 2008()


1. HASHIM, S/O.ABDUL KHADER, 228,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/06/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.2183 of 2008
                   ----------------------------------------
              Dated this the 10th day of June 2008

                              O R D E R

The petitioner faces indictment in a prosecution for the

offence punishable inter alia under Section 308 read with 149

I.P.C. The petitioner was never arrested in the crime.

Investigation is complete. Final report has already been filed.

Cognizance has been taken. Committal proceedings has been

registered. Reckoning the petitioner as an absconding accused,

coercive processes have been issued against the petitioner by

the learned Magistrate. The petitioner apprehends imminent

arrest in execution of such processes.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. The petitioner is willing to surrender

before the learned Magistrate and seek regular bail. But he

apprehends that his application for bail may not be considered

by the learned Magistrate on merits, in accordance with law and

expeditiously. He, therefore, prays that directions under

Section 482 Cr.P.C. may be issued to the learned Magistrate to

Crl.M.C.No.2183/08 2

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

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].

4. In the result, this Criminal Miscellaneous Case 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 in the light of the

decision in Sukumari v. State of Kerala [2001(1)KLT 22]) .

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2183/08 3

Crl.M.C.No.2183/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007