IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 546 of 2007()
1. R.M.SAILESH KUMAR, S/O KARUNAKARAN,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.WILSON URMESE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/03/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.546 of 2007
-------------------------------------
Dated this the 1st day of March, 2007
ORDER
The petitioner is an accused in a prosecution, inter alia, under
Section 452 and 323 read with 149 I.P.C. The petitioner was granted
anticipatory bail by the learned Sessions Judge. The petitioner has
not been served with any summons. But he now finds a non bailable
warrant issued by the learned Magistrate chasing him. The petitioner
is prepared to surrender before the learned Magistrate. The
petitioner, in these circumstances, prays that direction under Section
482 Cr.P.C may be issued to the learned Magistrate to save him from
unnecessary arrest and detention.
2. I find no reason to invoke the powers under Section 482
Cr.P.C. 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. Sufficient general
directions have already been issued in Alice George v. The Deputy
Superintendent of Police [2003(1) KLT 339].
Crl.M.C.No.546 of 2007 2
3. 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.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.546 of 2007 3