High Court Kerala High Court

Janardhanan V.C. vs The State Of Kerala on 1 August, 2007

Kerala High Court
Janardhanan V.C. vs The State Of Kerala on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2453 of 2007()


1. JANARDHANAN V.C., AGED 47 YEARS,
                      ...  Petitioner

                        Vs



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

2. LATHA, W/O MANIKKAN,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/08/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  2453  of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the  1st   day of   August, 2007


                                     O R D E R

The petitioner faces indictment in a prosecution under Section

138 of the N.I. Act. Cognizance has been taken. The petitioner had

entered appearance. He was released on bail on 8.1.07. The

petitioner was later absent. The application to condone the absence

was dismissed. A non-bailable warrant has been issued against the

petitioner. The petitioner now finds such warrant of arrest chasing

him.

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

failure/omission to appear earlier was not wilful, but was due to

reasons beyond his control. He is willing to surrender before the

learned Magistrate and seek bail. He shall co-operate with the Court

for the expeditious disposal of the case. But he apprehends that his

application for bail may not be considered by the learned Magistrate

on merits, in accordance with law and expeditiously. In these

circumstances it is prayed that appropriate directions may be issued

to the learned Magistrate to release the petitioner on bail on the date

of surrender itself.

Crl.M.C.No. 2453 of 2007

2

3. It is certainly 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

application for bail to be filed by the petitioner when he surrenders before

the learned Magistrate, 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 by this Court in the decision in Alice George v.

Dy.S.P. of Police (2003 (1) KLT 339).

4. This application is accordingly dismissed. I may however hasten

to observe 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 orders on

merits, in accordance with law and expeditiously – on the date of surrender

itself.

(R. BASANT)

Judge

tm