High Court Kerala High Court

Jolly vs State Of Kerala on 8 January, 2009

Kerala High Court
Jolly vs State Of Kerala on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 74 of 2009()


1. JOLLY, AGED 32 , S/O. VARGHESE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.ARUN K.ANTONY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2009

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                       Crl.M.C. No.74 of 2009
                       -------------------------------------
               Dated this the 8th day of January, 2009

                                   ORDER

Petitioner faces indictment in a prosecution for offences

punishable, inter alia, under Section 307 r/w 149 I.P.C.

Investigation is complete. Final report has already been filed.

Committal Proceedings has been registered. The petitioner had

entered appearance and was enlarged on bail. But subsequently

he was unable to appear and consequently coercive processes

have been issued against the petitioner by the learned

Magistrate. The petitioner finds such processes chasing him.

He apprehends imminent arrest.

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.

3. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the

Crl.M.C. No.74 of 2009 2

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, in

accordance with law and expeditiously – on the date of surrender

itself.

5. It is submitted at the Bar that the case against the

petitioner is pending as C.P.No.63 of 2007 before the Judicial

Magistrate of the First Class-II, Aluva and the case arises from

Crime No.39 of 2001 of Angamali Police Station.

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

for the petitioner.

(R.BASANT, JUDGE)
rtr/-