High Court Kerala High Court

K.P. Ashraf vs State Of Kerala on 5 February, 2009

Kerala High Court
K.P. Ashraf vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 547 of 2009()


1. K.P. ASHRAF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/02/2009

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   Crl.M.C. No. 547 of 2009
            -------------------------------------------------
          Dated this the 5th day of February, 2009

                               ORDER

The petitioner faces indictment as the 2nd accused in a

prosecution for the offence punishable under Sec.379 read

with Sec.34 IPC. Cognizance was taken long back as can be

seen from the number assigned to the case i.e., C.C.No.355/02.

The co-accused has already been tried found not guilty and

acquitted, it is submitted. The petitioner was not available for

trial. The case against the petitioner has been transferred to

the list of Long Pending Cases. According to the petitioner,

compulsions of his employment obliged him to go abroad and it

was hence that he was not able to appear before the learned

Magistrate. Reckoning the petitioner as an absconding

accused, coercive processes have been issued against the

petitioner by the learned Magistrate. Such processes are

Crl.M.C. No. 547 of 2009 -: 2 :-

chasing the petitioner now. The petitioner apprehends imminent

arrest in execution of such processes.

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 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

Crl.M.C. No. 547 of 2009 -: 3 :-

(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

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/