High Court Kerala High Court

Navas vs State Of Kerala on 4 April, 2007

Kerala High Court
Navas vs State Of Kerala on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1101 of 2007()



1. NAVAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/04/2007

 O R D E R






                              R. BASANT, J.

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

                     CRL.M.C.NO. 1101 OF 2007

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

                Dated this the 4th day of April, 2007



                                   ORDER

The petitioner faces indictment in a prosecution, inter

alia, under Sec.436 read with Sec.149 of the IPC. The

petitioner did not appear before the learned Magistrate.

According to him no process was received by him. The

petitioner, in these circumstances, wants to surrender before

the learned Magistrate and seek regular bail. The petitioner

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, in these circumstances, that

the petitioner has come to this Court for a direction to the

learned Magistrate to release him on bail when he appears

before the learned Magistrate.

2. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the

CRL.M.C.NO. 1101 OF 2007 -: 2 :-

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 petitioner’s

application for regular bail on merits in accordance with law and

expeditiously. No special or specific directions appear to be

necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

3. In the result, this Crl.M.C. is dismissed; but with the

observation that if the petitioner surrenders before the learned

Magistrate and seeks 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, unless compelling

and exceptional reasons are there.

4. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-


                                                          (R. BASANT, JUDGE)


Nan/

               //true copy//                P.S. To Judge