IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2119 of 2007()
1. JOBY JOSEPH, AGED 33 YEARS, S/O.JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.RAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :02/07/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2119 of 2007
-------------------------------------
Dated this the 2nd day of July, 2007
O R D E R
The petitioner faces indictment in a prosecution under Section
138 of the Negotiable Instruments Act. Consequent to his non
appearance before the learned Magistrate, the case against him has
been transferred to the list of Long Pending Cases and a warrant of
arrest has been issued against the petitioner to procure his presence.
According to the petitioner, he is absolutely innocent. His absence
was not wilful. He is prepared to surrender before the learned
Magistrate and co-operate in the expeditious disposal of the case. But
the petitioner apprehends that his application for regular bail may not
be considered by the learned Magistrate on merits, in accordance
with law and expeditiously. Therefore it is prayed that directions
under Section 482 Cr.P.C may be issued in favour of the petitioner.
2. 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
Crl.M.C.No.2119 of 2007 2
directions have already been issued in Alice George v. The Deputy
Superintendent of Police [2003(1) KLT 339].
3. 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.
4. Hand over a copy of this order to the learned counsel for
the petitioner today itself.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.2119 of 2007 3