High Court Kerala High Court

N.Sreekumar vs State Of Kerala on 4 February, 2008

Kerala High Court
N.Sreekumar vs State Of Kerala on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 784 of 2008()


1. N.SREEKUMAR, S/O.SANKUNNI NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY S.I.
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/02/2008

 O R D E R
                                R. BASANT, J.

                       - - - - - - - - - - - - - - - - - - - - - -

                          B.A.No.  784  of   2008

                       - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 4th day of  February, 2008


                                    O R D E R

Application for anticipatory bail. The petitioner is the

second accused in a pending calender case and he faces

indictment for offences punishable, inter alia, under Section 353

I.P.C. The petitioner is not named in the F.I.R. He has been

shown as an accused in the final report. Cognizance has

accordingly been taken and the case has been registered against

the petitioner. Reckoning him as absconding, coercive processes

have been issued against the petitioner by the learned Magistrate.

Such process are chasing him. It is in these circumstances that

the petitioner has come to this Court for anticipatory bail.

2. According to the petitioner his absence was not willful.

The learned counsel for the petitioner submits that the petitioner

is willing to appear before the learned Magistrate. But he

apprehends that his application for bail may not be considered

by the learned Magistrate on merits, in accordance with law and

B.A.No. 784 of 2008

2

expeditiously. It is in these circumstances prayed that appropriate

directions may be issued 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

B.A.No. 784 of 2008

3

proceed to pass orders on merits, in accordance with law and

expeditiously – on the date of surrender itself.

(R. BASANT)

Judge

tm