High Court Kerala High Court

Pradeepkumar.K. vs State Of Kerala Represented By Its on 24 June, 2008

Kerala High Court
Pradeepkumar.K. vs State Of Kerala Represented By Its on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2374 of 2008()


1. PRADEEPKUMAR.K., AGED 36 YEARS
                      ...  Petitioner
2. ANIL KUMAR, P., AGED 41 YEARS

                        Vs



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

2. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/06/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No.2374 of 2008
           -------------------------------------------------
          Dated this the 24th day of June, 2008

                              ORDER

The petitioners face indictment in a prosecution for

offence punishable under Sec.324 read with Sec.34 of the IPC.

The crime was registered in 1999. Final report has been filed.

Cognizance has been taken. The petitioners have not been

arrested so far. They have not appeared before the learned

Magistrate. In these circumstances, coercive processes have

been issued against the petitioners by the learned Magistrate.

Such coercive processes chasing the petitioners now. They

apprehend imminent arrest.

2. According to the petitioners, they are absolutely

innocent. Their absence earlier was not wilful or deliberate.

The petitioners, in these circumstances, want to surrender

before the learned Magistrate and seek regular bail. The

Crl.M.C. No.2374 of 2008 -: 2 :-

petitioners apprehend that their applications 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 petitioners have come to this Court for a

direction to the learned Magistrate to release them on bail when

they appear before the learned Magistrate.

3. It is for the petitioners to appear before the learned

Magistrate and explain to the learned Magistrate the

circumstances under which they could not earlier appear before

the learned Magistrate. I have no reason to assume that the

learned Magistrate would not consider the petitioners’

applications 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

observation that if the petitioners surrender before the learned

Magistrate and seek bail, after giving sufficient prior notice to

Crl.M.C. No.2374 of 2008 -: 3 :-

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.

(R. BASANT, JUDGE)

Nan/