IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1602 of 2007()
1. KUMARAN, S/O.KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.GEORGE SIMON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/05/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.1602 of 2007
-------------------------------------
Dated this the 30th day of May, 2007
ORDER
Petitioner is the 6th accused in S.C.No.362 of 2006 on the file of
the Additional Sessions Court, Ernakulam, where he faces allegations,
inter alia, under Section 308 I.P.C. The co-accused have all been
acquitted. The petitioner was not available for trial and therefore the
case against him has been split up. According to the petitioner, his
absence was not wilful and he is willing to surrender before the
learned Sessions Judge. The petitioner apprehends that the learned
Sessions Judge may not consider his application for bail on merits, in
accordance with law and expeditiously. It is therefore prayed that
directions may be issued under Section 482 Cr.P.C to release the
petitioner on bail when he so appears before the learned Sessions
Judge and applies for bail.
2. It is for the petitioner to appear before the learned
Sessions Judge and explain to the learned Sessions Judge the
circumstances under which he could not earlier appear before the
learned Magistrate. I have no reason to assume that the learned
Sessions Judge 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.
Crl.M.C.No.1602 of 2007 2
Sufficient general directions have already been issued in Alice
George v. The Deputy Superintendent of Police [2003(1) KLT
339].
6. This Crl.M.C is, in these circumstances, dismissed. But
with the specific observation that if the petitioner appears before the
learned Sessions Judge and applies for bail after giving sufficient prior
notice to the Prosecutor in charge of the case, the learned Sessions
Judge must proceed to pass appropriate orders on merits and
expeditiously – on the date of surrender itself.
(R.BASANT, JUDGE)
rtr/-