High Court Kerala High Court

K.P.Habeeb vs S.I.Of Police on 10 April, 2007

Kerala High Court
K.P.Habeeb vs S.I.Of Police on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1130 of 2007()



1. K.P.HABEEB
                      ...  Petitioner

                        Vs

1. S.I.OF POLICE,TRITHALA & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/04/2007

 O R D E R








                              R. BASANT, J.

               -------------------------------------------------

                     CRL.M.C.NO. 1130 OF 2007

               -------------------------------------------------

                Dated this the 10th day of April, 2007



                                  ORDER

The petitioner faces indictment in a prosecution

allegedly under Sec.420 of the IPC and Sec.138 of the

Negotiable Instruments Act. The case was registered as C.C.

No.60/98. Consequent to the non-appearance of the

petitioner, it stands transferred to the list of Long Pending

Cases as L.P.No.14/2000 before the Judicial Magistrate of the

First Class, Pattambi. Coercive processes issued by the

learned Magistrate are chasing the petitioner and it is, in

these circumstances, that the petitioner has come to this

Court with this petition under Sec.482 of the Cr.P.C. for a

direction to release the petitioner on bail on the date when he

appears before the learned Magistrate. According to the

petitioner, the petitioner has valid reasons to explain his

absence before the court earlier.

CRL.M.C.NO. 1130 OF 2007 -: 2 :-

2. I am not satisfied that any directions deserve to be

issued under Sec.482 of the Cr.P.C. It is certainly 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).

3. 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, unless compelling

CRL.M.C.NO. 1130 OF 2007 -: 3 :-

and exceptional reasons are there.

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

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge