High Court Kerala High Court

Ibraim vs State Of Kerala Represented By Sub on 7 December, 2007

Kerala High Court
Ibraim vs State Of Kerala Represented By Sub on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7589 of 2007()


1. IBRAIM, AGED 57 YEARS, S/O.KUNJU
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/12/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.7589 of 2007
                   ----------------------------------------
           Dated this the 7th day of December 2007

                              O R D E R

Application for anticipatory bail. The petitioner faces

indictment in a prosecution under Section 225B I.P.C. He had

allegedly escaped from the custody of the Amen of the Family

Court who had allegedly arrested him in connection with the

matrimonial proceedings. Crime was registered in 2002.

Cognizance was taken. At the crime stage, the petitioner was

enlarged on bail. He could not later appear before the learned

Magistrate. After cognizance, reckoning him as absconding

accused, the case has been transferred to the list of long pending

cases. Coercive processes have been issued against the

petitioner. The petitioner finds such coercive processes chasing

him.

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

B.A.No.7589/07 2

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

expeditiously. The learned counsel for the petitioner submits that

the matrimonial proceedings before the Family Court has been

settled and no such proceedings is pending now. He, therefore,

prays that directions 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. 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.

4. 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

B.A.No.7589/07 3

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 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.

(R.BASANT, JUDGE)
jsr

B.A.No.7589/07 4

B.A.No.7589/07 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007