IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 656 of 2008()
1. RAMACHANDRAN, S/O. PARAMESWARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SAJITH KUMAR V.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/05/2008
O R D E R
R. BASANT, J.
-----------------------------------------------
Crl.M.C. No. 656 OF 2008
-----------------------------------------------
Dated this the 23rd day of May, 2008
O R D E R
The petitioner faced indictment in a prosecution under
Section 420 read with Section 511 I.P.C. The petitioner has
already been found guilty and convicted. In appeal, the learned
Sessions Judge has sent the matter back to the learned
Magistrate for imposing sentence and to consider the applicability
of the Probation of Offenders Act. Petitioner thereafter appeared
before the learned Magistrate but subsequently he has not able to
appear before the learned Magistrate. The learned Magistrate has
now taken coercive steps against the petitioner. The petitioner
apprehends imminent arrest.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. His absence was not willful or
deliberate. His counsel had fell ill. Later he has expired also. In
these circumstances, the petitioner did not receive prompt
information about the dates of posting of the case. It is only
because of such intervening circumstances that the petitioner
Crl.M.C. No. 656 of 2008
2
could not appear before the learned Magistrate. He is now willing
to surrender before the learned Magistrate and seek regular bail
But he apprehends that his application for bail may not be
considered by the learned Magistrate on merits, in accordance
with law and expeditiously. He, therefore, prays that directions
under Section 482 Cr.P.C. may be issued to the learned
Magistrate to release the petitioner on bail when he appears and
applies for bail.
3. 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 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].
Crl.M.C. No. 656 of 2008
3
In the result, this petition 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.
R. BASANT, JUDGE
ttb
Crl.M.C. No. 656 of 2008
4
Crl.M.C. No. 656 of 2008
5