High Court Kerala High Court

Pious vs State Of Kerala on 16 June, 2008

Kerala High Court
Pious vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2239 of 2008()


1. PIOUS, AGED 37 YEARS, S/O.VICTORIA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.D.ROBIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2239 of 2008
            -------------------------------------------------
            Dated this the 16th day of June, 2008

                               ORDER

The petitioner faces indictment in a prosecution for the

offence punishable under Sec.326 of the IPC. The case is at

the trial stage. Cognizance was taken in the year 2004. The

case stood posted to 4/7/08. The principal witnesses, including

the injured witness, have already been examined. The dispute

is settled between the parties and the de facto complainant has

reported that fact to the court in his evidence. The said case

was posted to 9/6/08. On account of a mistake in the noting

down of the date, the petitioner could not appear on 9/6/08.

The case has hence been posted to 4/7/08. The learned

Magistrate has chosen to issue a non-bailable warrant of arrest

to procure the presence of the petitioner. The petitioner

apprehends imminent arrest.

Crl.M.C. No. 2239 of 2008 -: 2 :-

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

His absence earlier was not wilful or deliberate. 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.

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 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).

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

Crl.M.C. No. 2239 of 2008 -: 3 :-

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.

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

there shall be a direction that the warrant of arrest issued

against the petitioner shall not be executed till 4/7/08 on or

before which day the petitioner must surrender before the

learned Magistrate and seek regular bail.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge