IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5457 of 2007()
1. MANOJ, S/O.BHASKARAN, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5457 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of September, 2007
O R D E R
The petitioner faces indictment in a prosecution for
offences punishable, inter alia, under Section 354 I.P.C. All
offences are bailable, it is submitted. The petitioner had
entered appearance before the learned Magistrate. He was
enlarged on bail. But subsequently he was not in a position
to appear before the learned Magistrate. Consequent to the
non-appearance of the petitioner, the learned Magistrate has
issued a non-bailable warrant against the petitioner.
2. According to the petitioner he is absolutely
innocent. His failure/omission to appear earlier was not
wilful, but was due to reasons beyond his control. He is
willing to surrender before the learned Magistrate and seek
bail. He shall co-operate with the Court for the expeditious
disposal of the case. But he apprehends that his application
for bail may not be considered by the learned Magistrate on
merits, in accordance with law and expeditiously. In these
B.A.No. 5457 of 2007
2
circumstances it is prayed that appropriate directions may be issued to the
learned Magistrate to release the petitioner on bail on the date of surrender
itself.
3. It is certainly 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 the
application for bail to be filed by the petitioner when he surrenders before
the learned Magistrate, 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 by this Court in the decision in Alice George v.
Dy.S.P. of Police (2003 (1) KLT 339).
4. This application is accordingly dismissed. I may however hasten
to observe 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 orders on
B.A.No. 5457 of 2007
3
merits, in accordance with law and expeditiously – on the date of surrender
itself.
(R. BASANT)
Judge
tm