IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 356 of 2007()
1. RAJENDRAN, S/O. BHADRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/02/2007
O R D E R
R.BASANT, J
----------------------
Crl.M.C.No.356 of 2007
----------------------------------------
Dated this the 13th day of February 2007
O R D E R
The petitioner faces indictment in a prosecution under the
Kerala Abkari Act. Investigation is complete. Final report has
been filed. Committal proceedings has been registered. The
petitioner, who is the first accused, has not been arrested. The
learned Magistrate has issued coercive process against the
petitioner for his arrest in C.P.No.156/2006. The petitioner is
willing to surrender before the learned Magistrate. He
apprehends that the learned Magistrate may not consider his
application for bail on merits, in accordance with law and
expeditiously. In these circumstances, he has come to this court
with the prayer that directions may be issued under Section 482
Cr.P.C to release the petitioner on bail when he appears before
the learned Magistrate.
2. 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.
Crl.M.C.No.356/07 2
3. I find absolutely no reason to assume that the learned
Magistrate would not consider the application for bail to be filed
by the petitioner on merits, in accordance with law and
expeditiously. Every court must do the same. No special or
specific directions appear to be necessary. Sufficient general
directions have been issued in Alice George vs. Deputy
Superintendent of Police [2003(1)KLT 339]. Notwithstanding
the fact that the offence is triable exclusively by a court of
Sessions, the learned Magistrate must consider the application
for bail on merits.
4. In the result, this Crl.M.C is dismissed but with the
specific observation that if the petitioner surrenders 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, in
accordance with law and expeditiously – on the date of surrender
itself unless there are compelling reasons.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.356/07 3
Crl.M.C.No.356/07 4
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006