High Court Kerala High Court

Rajni Subramonian vs State Of Kerala on 14 November, 2007

Kerala High Court
Rajni Subramonian vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6868 of 2007()


1. RAJNI SUBRAMONIAN, W/O.SUBRAMONIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/11/2007

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 6868 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 14th day of November, 2007

                                O R D E R

Application for anticipatory bail. The petitioner/A2 is the

wife of the first accused. She faces allegations under Section 420

r/w. 34 I.P.C. The crux of the allegations is that the accused

persons, two in number, in furtherance of their common intention

had fraudulently induced the victim to part with money on the

promise that VISA for employment abroad shall be made

available to him. Proper VISA was not furnished. Amount was

not returned. It is in these circumstances that the crime was

registered.

2. The learned counsel for the petitioner submits that the

petitioner is innocent and she may be granted anticipatory bail.

3. The learned Prosecutor opposes the application. He

submits that the investigation is now complete. Final report has

already been filed. C.C.No. 2390 of 2007 has been filed before

the learned Magistrate and cognizance has been taken. It is now

B.A.No. 6868 of 2007
2

for the petitioner to appear before the learned Magistrate and seek

regular bail. There are no circumstances justifying or warranting

invocation of the discretion under Section 438 Cr.P.C. in his favour,

submits the learned Prosecutor.

4. I find merit in the opposition by the learned Prosecutor. It is

trite after the decision in Bharat Chaudhary v. State of Bihar (AIR

2003 SC 4662) that powers under Section 438 Cr.P.C. can be invoked

even in favour of a petitioner, who apprehends arrest in the pending

case on the strength of a non-bailable warrant issued by the court.

Even that is not by itself sufficient to justify the invocation of the

jurisdiction under Section 438 Cr.P.C. I am unable to find any

compelling reasons which would justify invocation of the jurisdiction

under Section 438 Cr.P.C.

6. 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

B.A.No. 6868 of 2007
3

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).

7. This application is accordingly dismissed. I may however

hasten to observe that if the petitioner appears before the learned

Magistrate and applies for regular 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.

(R. BASANT)
Judge

tm