IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3716 of 2007()
1. JAISON V.O., S/O. OUSEPH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.KRISHNA PRASAD. S
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/12/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.3716 of 2007
-------------------------------------
Dated this the 12th day of December, 2007
O R D E R
Petitioner faces indictment in a prosecution for the offence
punishable under Sections 304 A and 279 I.P.C. Cognizance was
taken in 2005. The petitioner, who is employed abroad, was not
able to appear before the learned Magistrate. Consequently
coercive processes have been issued against the petitioner by the
learned Magistrate. The petitioner finds such processes chasing
him.
2. According to the petitioner, he is absolutely innocent.
His absence earlier was not wilful or deliberate. He is willing to
surrender before the learned Magistrate and apply for bail. But
he 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 therefore prayed that directions
under Section 482 Cr.P.C may be issued in favour of the
petitioner.
Crl.M.C.No.3716 of 2007 2
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 have no reason to assume that the learned
Magistrate would not consider such application on merits, in
accordance with law and expeditiously. Every court must do the
same. No special or specific direction appears to be necessary.
Sufficient general directions have already been issued in Alice
George v. The Deputy Superintendent of Police [2003(1)
KLT 339].
4. This Crl.M.C is, in these circumstances, dismissed, but
with the specific observation that if the petitioner appears 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
and expeditiously – on the date of surrender itself.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.3716 of 2007 3