IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3726 of 2008()
1. K.MOHANAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY ITS PUBLIC
... Respondent
2. S.H.O.CHANDERA POLICE STATION,
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :06/10/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.3726 of 2008
----------------------------------------
Dated this the 6th day of October 2008
O R D E R
The petitioner, who has been arrayed as an accused in a
crime registered under Section 498A I.P.C; whose application for
anticipatory bail has been dismissed by another Bench of this
court and who, it is stated in the order rejecting anticipatory bail
did not appear before the Lok Adalath as directed by the court,
has now come before this court with the prayer that he may be
permitted to surrender before the learned Magistrate and seek
regular bail. He prays that directions under Section 482 Cr.P.C
may be issued to the learned Magistrate to consider his
application for regular bail on merits, in accordance with law
and expeditiously.
2. Sufficient general directions have already been issued
in Alice George vs.Deputy Superintendent of Police [2003
(1)KLT 339] and I find absolutely no circumstance in this case
to issue any special or specific directions in favour of the
petitioner. The petitioner can surrender before the learned
Magistrate and the application for regular bail, if filed after
Crl.M.C.No.3726/08 2
giving sufficient prior notice to the Prosecutor in charge of the
case, will have to be considered by the learned Magistrate on
merits, in accordance with law and expeditiously in the light of
the general directions issued in Alice George (Supra).
3. This petition is accordingly dismissed with the above
specific directions.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.3726/08 3
Crl.M.C.No.3726/08 4
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008