High Court Kerala High Court

K.V.Balan vs State Of Kerala on 17 September, 2008

Kerala High Court
K.V.Balan vs State Of Kerala on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3456 of 2008()


1. K.V.BALAN, S/O.CHATHU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/09/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.3456 of 2008
                   ----------------------------------------
           Dated this the 17th day of September 2008

                              O R D E R

The petitioner, who faces indictment in a prosecution under

Section 138 of the Negotiable Instruments Act and against whom

warrant of arrest has been issued by the learned Magistrate to

procure his presence, complains that his absence was not wilful.

He is willing to surrender before the learned Magistrate and

seek regular bail. But he 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 therefore

prayed that directions under Section 482 Cr.P.C may be issued

to the learned Magistrate to consider his application for bail in

the light of the directions in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339].

2. Sufficient general directions have already been issued

in Alice George (Supra). I am not persuaded to agree that in

each individual case directions have now got to be issued to the

subordinate judiciary to follow the dictum in Alice George

(Supra). Every court must do the same. If the same is not

Crl.M.C.No. 2

followed, certainly the petitioner shall have the option to

complain before superior courts.

3. In the result, this Crl.M.C is dismissed; but subject to

the above observations.

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

for the petitioner.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No. 3

Crl.M.C.No. 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008