IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2465 of 2008()
1. K.SUBAIR, AGED 39 YEARS, S/O.MUHAMMED,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.JACOB ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/07/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2465 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of July, 2008
O R D E R
The petitioner faces indictment in a prosecution for the
offences punishable under Section 420 I.P.C. He is the 5th
accused. All the co-accused have now been acquitted in separate
trials held against them. The case against the petitioner has been
transferred to the list of long pending cases. Reckoning him as
an absconding accused, coercive processes have been issued
against him. It is the contention of the petitioner that the co-
accused as well as the petitioner have settled their disputes and
the victims have no grievance whatsoever. But the victims have
not come before this Court. If actually the victims have
compounded the offences, the matter can be reported to the
learned Magistrate and I find no reason to assume that the
composition will not be accepted by the learned Magistrate. The
mere fact that the co-accused have been acquitted on the ground
Crl.M.C.No. 2465 of 2008
2
that the victims who have compounded the offences did not tender
evidence against the co-accused is no reason for the petitioner to claim
any benefit or advantage from such acquittal. There is nothing to show
that the alleged victims have compounded the offences allegedly
committed by the petitioner. The petitioner, in these circumstances,
has to face the trial in the light of the dictum in Moosa v. S.I. of
Police (2006 (1) KLT 552).
2. The learned counsel for the petitioner submits that the
petitioner apprehends that if he surrenders before the learned
Magistrate, his application for bail may not be considered by the
learned Magistrate on merits, in accordance with law and
expeditiously. Every court must do the same. Sufficient general
directions have already been issued by this Court in the decision in
Alice George v. Dy.S.P. of Police (2003 (1) KLT 339). No special
or specific direction appears to be necessary in the facts and
circumstances of this case.
4. This application is accordingly dismissed. I may however
hasten to observe that if the petitioner appears before the learned
Crl.M.C.No. 2465 of 2008
3
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 orders on merits, in accordance with law and
expeditiously – on the date of surrender itself.
(R. BASANT)
Judge
tm