High Court Kerala High Court

Omana vs Sub Inspector Of Police on 27 August, 2008

Kerala High Court
Omana vs Sub Inspector Of Police on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3263 of 2008()


1. OMANA, D/O.KUTTI, AGED 45 AALUMTHARA
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, OCHIRA POLICE
                       ...       Respondent

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 3263 of 2008
            -------------------------------------------------
         Dated this the 27th day of August, 2008

                               ORDER

The petitioner – a woman, faces indictment in a

prosecution under Sec.8 of the Kerala Abkari Act. The

petitioner was not arrested in the course of investigation.

Final report was filed showing her as an absconding accused.

In spite of that, the learned Magistrate has issued only a

summons to her to appear before him. The petitioner is

willing to appear and offer bail; but the petitioner apprehends

that the offence being the one triable exclusively by a Court of

Sessions, the learned Magistrate may not consider her

application for regular bail, on merits, in accordance with law

and expeditiously. In these circumstances, it is prayed that

appropriate directions may be issued under Sec.482 Cr.P.C. to

ensure that the petitioner is not unnecessarily detained in

Crl.M.C. No. 3263 of 2008 -: 2 :-

custody.

2. I find the apprehension of the petitioner to be totally

unjustified. The learned Magistrate has evidently chosen to

invoke his discretion under Sec.204 Cr.P.C. to issue a summons

and not a warrant. I assume that the discretion has been

exercised by the learned Magistrate after due application of

mind and in an informed manner. Having chosen to exercise the

discretion under Sec.204 Cr.P.C. in favour of the petitioner and

having issued only a summons to the accused, it appears to me to

be heartless, insensitive and harsh for any court to remand an

accused person who has come to court on the invitation extended

to him by the court by issuing a summons. The Magistrate has a

discretion under Sec.437 Cr.P.C. and the fact that offence is

triable exclusively by a Court of Sessions does not take away that

discretion; nor justify the abdication of jurisdiction under

Sec.437 Cr.P.C. This aspect of the matter has been considered

in detail in the order dated 13/8/2008 in Crl.M.C.No.3056/08. I

do not find any reason to assume that the learned Magistrate

would resort to such a course of remanding a person who is

appearing in response to a summons and is willing to offer bail.

Sufficient general directions on this aspect regarding

expeditious disposal have already been issued in the decision

Crl.M.C. No. 3263 of 2008 -: 3 :-

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.

Sd/-

(R. BASANT, JUDGE)

Nan/

HO

//true copy//

P.S. to Judge

Crl.M.C. No. 3263 of 2008 -: 4 :-