High Court Kerala High Court

Prema Mukherji vs State Of Kerala on 19 December, 2007

Kerala High Court
Prema Mukherji vs State Of Kerala on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3818 of 2007()



1. PREMA MUKHERJI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3818 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 19th day of December, 2007

                               O R D E R

The petitioner faces indictment in a prosecution under

Section 138 of the N.I. Act. She had entered appearance and

was enlarged on bail. Consequent to her non-appearance before

the learned Magistrate, reckoning her as absconding, coercive

processes have been issued against the petitioner by the learned

Magistrate. Such processes are now chasing her.

2. According to the petitioner she is absolutely innocent.

Her failure/omission to appear earlier was not wilful, but was

due to reasons beyond her control. She is willing to surrender

before the learned Magistrate, but she apprehends that her

application for bail may not be considered by the learned

Magistrate on merits, in accordance with law and expeditiously.

It is in these circumstances prayed that appropriate directions

may be issued to release the petitioner on bail on the date of

surrender itself.

Crl.M.C.No. 3818 of 2007
2

3. It is certainly for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances

under which she could not earlier appear before the learned Magistrate.

I have no reason to assume that the learned Magistrate would not

consider the application for bail to be filed by the petitioner when she

surrenders before the learned Magistrate on merits, in accordance with

law and expeditiously. Every court must do the same. No special or

specific direction appears to be necessary. Sufficient general directions

have already been issued by this Court in the decision in Alice George

v. Dy.S.P. of Police (2003 (1) KLT 339).

4. This application is accordingly dismissed. I may however

hasten to observe 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 orders on merits, in accordance with law 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

Crl.M.C.No. 3818 of 2007
3

petitioner shall not be executed till 22.12.2007, on or before which

date the petitioner must surrender before the learned Magistrate and

seek regular bail.

6. Hand over the order.

(R. BASANT)
Judge
tm