High Court Kerala High Court

Leslie Polymers(India)Pvt. Ltd vs Circle Inspector Of Police & … on 29 October, 2008

Kerala High Court
Leslie Polymers(India)Pvt. Ltd vs Circle Inspector Of Police & … on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31623 of 2008(M)



1. LESLIE POLYMERS(INDIA)PVT. LTD.
                      ...  Petitioner

                        Vs

1. CIRCLE INSPECTOR OF POLICE & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.SHAJI CHIRAYATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/10/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     W.P.C.No.31623 of 2008
                   ----------------------------------------
            Dated this the 29th day of October 2008

                         J U D G M E N T

The petitioner, who faces indictment in a prosecution under

Section 138 of the Negotiable Instruments Act; who has not

entered appearance before the learned Magistrate so far though

the prosecution was initiated as early as in 2003; against whom

coercive processes have been issued by the learned Magistrate

to procure his presence and who apprehends imminent arrest in

execution of such processes has come to this court with the

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

the learned Magistrate to comply with the directions in Alice

George vs.Deputy Superintendent of Police [2003(1)KLT

339] and to consider his application for bail to be filed by him

when he surrenders before the learned Magistrate on merits, in

accordance with law and expeditiously – on the date of surrender

itself.

2. Sufficient general directions have already been

issued in Alice George (Supra). It is not necessary for this

court in every subsequent case to issue directions to the

W.P.C.No.31623/08 2

Magistracy to follow the dictum in Alice George (Supra). Every

court is bound to do the same. I have no reason to assume that

the same shall not be done. If the directions are not complied

with the avenues of challenge/complaint are available for the

petitioner.

3. In the result, this petition is dismissed subject to the

above specific observations.

Issue copy of this order to the learned counsel for the

petitioner for production before the learned Magistrate.

(R.BASANT, JUDGE)
jsr

W.P.C.No.31623/08 3

W.P.C.No.31623/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007