High Court Kerala High Court

K. Ibrahimkutty vs State Of Kerala Through The on 13 August, 2008

Kerala High Court
K. Ibrahimkutty vs State Of Kerala Through The on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18367 of 2004(J)


1. K. IBRAHIMKUTTY, S/O. ABDUL KADAR,
                      ...  Petitioner
2. C.H. RABIYA, D/O. IBRAHIM KUTTY,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

2. K.V. VAMANAN, S/O. KUNHAMBU NAMBIAR,

3. K.P. JANARDHANAN, KOROTH VEETTIL,

4. DISTRICT INSURANCE OFFICER,

5. K. SASI, S/O. RAGHAVAN, CHADAYAN COLONY

6. A.P. KUNHAMED, S/O. ABDUL KADER,

7. UNITED INDIA INSURANCE COMPANY,

                For Petitioner  :SRI.K.M.MOHAMMED KUNHI

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)

 Dated :13/08/2008

 O R D E R
                 JUSTICE M.M.PAREED PILLAY
      (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)
                               AND
                   JUSTICE K.JOHN MATHEW
          (RETD.JUDGE, HIGH COURT OF KERALA)
    ==================================
                    W.P.(C). No.18367 of 2004
   ===================================
             Dated this the 13th day of August, 2008


                              AWARD



      Representatives of the 7th respondent-Insurance Company

submitted that the amount has already been deposited. Counsel

for the appellant submitted that the amount deposited has

already been withdrawn and hence he has withdrawn the writ

petition.

      The writ petition is withdrawn as settled.




                              M.M.PAREED PILLAY
              (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)




                               K.JOHN MATHEW
                     (RETD.JUDGE, HIGH COURT OF KERALA)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl.MC.No. 3053 of 2008()


#1. BINU, S/O.GOPINATH
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

!                For Petitioner  :SRI.SHAJIN S.HAMEED

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice R.BASANT

% Dated :13/08/2008

: O R D E R

R. BASANT, J.

————————————————-

Crl.M.C. No. 3053 of 2008

————————————————-
Dated this the 13th day of August, 2008

ORDER

The petitioner faces indictment as 3rd accused in a

prosecution for offences punishable, inter alia, under Sec.324

read with Sec.34 IPC. The petitioner was not arrested at the

crime stage. No notice, processes or summons from court was

ever served on him, it is submitted. But reckoning the

petitioner as an absconding accused, coercive processes have

been issued against the petitioner by the learned Magistrate.

Such processes are chasing the petitioner now. The petitioner

apprehends imminent arrest.

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

His absence earlier was not wilful or deliberate. The

petitioner, in these circumstances, wants to surrender before

the learned Magistrate and seek regular bail. The petitioner

Crl.M.C. No. 3053 of 2008 -: 2 :-

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, in these circumstances, that

the petitioner has come to this Court for a direction to the

learned Magistrate to release him on bail when he appears

before the learned Magistrate.

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 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

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

4. 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

Crl.M.C. No. 3053 of 2008 -: 3 :-

must proceed to pass appropriate orders on merits and

expeditiously – on the date of surrender itself.

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

the petitioner.

(R. BASANT, JUDGE)

Nan/