High Court Kerala High Court

Kamal Ahuja vs State Of Kerala on 10 October, 2007

Kerala High Court
Kamal Ahuja vs State Of Kerala on 10 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3130 of 2007()


1. KAMAL AHUJA, S/O. ANAND AHUJA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       Crl.M.C.No.3130 of 2007
                        -------------------------------------
               Dated this the 10th day of October, 2007

                                  O R D E R

The petitioner faces indictment in a prosecution for the offences

punishable, inter alia, under Section 420 I.P.C. The petitioner had

come before this Court and this Court had directed the petitioner to

surrender before the learned Magistrate positively on or before

25.09.07. On account of reasons beyond the control of the petitioner,

the petitioner could not appear before the learned Magistrate on

25.09.07 personally, it is submitted. He appeared through counsel and

filed an application for condoning his absence. That petition was

dismissed and a warrant of arrest has been issued against the

petitioner.

2. According to the petitioner, he is absolutely innocent. His

absence on 25.09.07 was not wilful. He has filed an application

explaining the circumstances under which he could not appear. He is

willing to surrender before the learned Magistrate. 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 in favour of the petitioner.

Crl.M.C.No.3130 of 2007 2

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 such application on merits, in accordance with law and

expeditiously. Every court must do the same. No special or specific

direction appears to be necessary. Sufficient general directions have

already been issued in Alice George v. The Deputy Superintendent

of Police [2003(1) KLT 339].

4. This Crl.M.C is, in these circumstances, dismissed, but with

the specific observation that if the petitioner appears before the

learned 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 appropriate orders on merits and expeditiously –

on the date of surrender itself.

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

petitioner.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.3130 of 2007 3