High Court Kerala High Court

P.Jayan vs State Of Kerala on 3 August, 2007

Kerala High Court
P.Jayan vs State Of Kerala on 3 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2492 of 2007()


1. P.JAYAN, S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/08/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                       Crl.M.C.No.2492 of 2007
                       -------------------------------------
                Dated this the 3rd day of August, 2007

                                  O R D E R

The petitioner faces indictment in a prosecution for the offence

punishable under Section 8 of the Kerala Abkari Act. The alleged

incident took place on 18.08.03. The petitioner was not arrested in

the course of investigation. Investigation is now complete. Final

report has been filed. The committal court has taken cognizance.

Committal proceedings has been registered. A warrant of arrest has

been issued against the petitioner. The petitioner apprehends

imminent arrest.

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

omission to appear earlier was not wilful. The petitioner is now willing

to appear and apply for bail and co-operate with the court for

expeditious disposal of the case. The petitioner apprehends that his

application for bail may not be considered by the learned Magistrate on

merits, in accordance with law and expeditiously. Such petition for bail

has to be considered in the light of the decision in Sukumari v. State

of Kerala [2001(1) K.L.T 22] and Alice George v. The Deputy

Superintendent of Police [2003(1) KLT 339]. Appropriate direction

may be issued under Section 438 and/or 482 Cr.P.C may be issued,

submits the learned counsel for the petitioner.

3. After the decision in Bharat Chaudhary v. State of Bihar

[A.I.R 2003 S.C 4662], it is well settled that powers under Section 438

Crl.M.C.No.2492 of 2007 2

Cr.P.C can be invoked even in favour of an accused who apprehends

arrest in execution of a non bailable warrant issued in a pending

proceedings. But even for that, sufficient and satisfactory reasons

must be shown to exist to justify the invocation of the extraordinary

equitable discretion under Section 438 Cr.P.C. I do not find any such

reasons in these cases.

4. 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.

5. 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 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.

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

the petitioner.

(R.BASANT, JUDGE)
rtr/-

                  //True copy//           PA to Judge

Crl.M.C.No.2492 of 2007   3