High Court Kerala High Court

Jaimon vs State Of Kerala on 24 June, 2008

Kerala High Court
Jaimon vs State Of Kerala on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2371 of 2008()


1. JAIMON, S/O.DAMODARAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/06/2008

 O R D E R
                            R. BASANT, J.
              -------------------------------------------------
                    Crl.M.C. No. 2371 of 2008
              -------------------------------------------------
             Dated this the 24th day of June, 2008

                                 ORDER

The petitioner faces indictment in a prosecution under

the Kerala Abkari Act. Investigation is complete. Final report

has already been filed. Cognizance has been taken.

Committal proceedings was registered. Summons was issued

at the first instance by the learned Magistrate.

2. According to the petitioner, he was never arrested

earlier. He was unaware of the pendency of the proceedings

against him. He is willing to appear before the learned

Magistrate. But he apprehends that notwithstanding the fact

that the learned Magistrate had issued summons at the stage

of Sec.204 of the Cr.P.C., the learned Magistrate may arrest

him and detain him in custody without considering his

application for bail on merits, in accordance with law and

Crl.M.C. No. 2371 of 2008 -: 2 :-

expeditiously. He apprehends that merely because the case

having triable by a Court of Session, the application for regular

bail may not be considered by the learned Magistrate on merits.

3. The apprehension of the petitioner appears to be

unjustified. The learned Magistrate, I do take note of the

submissions, had issued summons at the stage of Sec.204 of the

Cr.P.C. I must assume that the learned Magistrate, if he has so

issued the summons, must have exercised the discretion at that

stage advisedly and consciously. The learned Magistrate must

pass orders on merits on his bail application under Sec.437 of

the Cr.P.C. This Court has time and again repeated that the

mere fact that the offence is triable by a Court of Session shall

not justify abdication of the powers under Sec.437 of the Cr.P.C.

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 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

Crl.M.C. No. 2371 of 2008 -: 3 :-

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

5. In the result, this Crl.M.C. 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. Needless to say,

the application for bail will have to be considered in the light of

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

6. Hand over a copy of this order to the learned counsel for

the petitioner.

(R. BASANT, JUDGE)

Nan/