IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1790 of 2008()
1. M.T.ZACHARIA, S/O.THOMAS, AGED 59 YEARS,
... Petitioner
Vs
1. ENFORCEMENT OFFICER,
... Respondent
For Petitioner :SRI.AYYAPPAN SANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :02/05/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.Nos.1790, 1791, 1792, 1793, 1794, 1800,
1801, 1802 & 1803 of 2008
-------------------------------------
Dated this the 2nd day of May, 2008
ORDER
The common petitioner in these petitions faces prosecutions
before the learned Additional Chief Judicial Magistrate,
Trivandrum. Such prosecutions are initiated under the provisions
of the Employees Provident Fund and Miscellaneous Provisions
Act. The petitioner had entered appearance and was enlarged on
bail. But consequent to non appearance of the petitioner when
the cases were called, warrants of arrest have been issued
against the petitioner. Such coercive processes are chasing the
petitioner.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. His absence earlier was not
wilful or deliberate. The number of cases were altered and on
account of the confusion about the number, he could not be
present before the court when the cases were called. In any view
of the matter, the petitioner is willing to surrender before the
learned Magistrate and apply for 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
Crl.M.C.Nos.1790, 1791, 1792, 1793, 1794, 1800,
1801, 1802 & 1803 of 2008 2
is therefore prayed that directions under Section 482 Cr.P.C may
be issued in favour of the petitioner.
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. These Crl.M.Cs are, 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.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.Nos.1790, 1791, 1792, 1793, 1794, 1800,
1801, 1802 & 1803 of 2008 3