High Court Kerala High Court

Najjim M.Sahib vs State Of Kerala on 12 December, 2007

Kerala High Court
Najjim M.Sahib vs State Of Kerala on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3717 of 2007()


1. NAJJIM M.SAHIB, 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.S.SURESH (CHIRAKKARA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/12/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C.No.3717 of 2007
                       -------------------------------------
             Dated this the 12th day of December, 2007

                                 O R D E R

Petitioner faces indictment in a prosecution under Section

138 of the Negotiable Instruments Act. The petitioner had

entered appearance before the learned Magistrate. He had taken

part in the proceedings. The matter stood posted to 17.09.07 for

final hearing. On that day, the petitioner, a native of Kottayam,

could not proceed to the court at Hosdurg to appear in person.

He allegedly had informed his counsel about his inability to

appear. The grievance of the petitioner now is that his counsel

reported no instructions on that day and consequently a warrant

of arrest has been issued against the petitioner. The petitioner

finds such warrant of arrest chasing him. The bail bond has also

been cancelled, it is submitted.

2. According to the petitioner, he is absolutely innocent.

He had not shown any disrespect to the proceedings of the court.

He had instructed his counsel and the report of no instructions by

the counsel was an unexpected one. The petitioner is willing to

Crl.M.C.No.3717 of 2007 2

surrender before the learned Magistrate and seek regular 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 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. This Crl.M.C is, 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

Crl.M.C.No.3717 of 2007 3

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.

5. In the peculiar facts and circumstances of this case,

considering the submissions of the learned counsel for the

petitioner, I direct that the warrant of arrest issued against the

petitioner shall not be executed till 22.12.2007. On or before

that date, the petitioner must appear before the learned

Magistrate and seek regular bail.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.3717 of 2007 4