High Court Kerala High Court

Ramachandran vs Sub Inspector Of Police And … on 26 September, 2008

Kerala High Court
Ramachandran vs Sub Inspector Of Police And … on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3638 of 2008()



1. RAMACHANDRAN
                      ...  Petitioner

                        Vs

1. SUB INSPECTOR OF POLICE AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/09/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                     Crl.M.C. No.3638 of 2008
                       -------------------------------------
            Dated this the 26th day of September, 2008

                                   ORDER

Petitioner who faces indictment in a prosecution for

offences punishable, inter alia, under Section 436 r/w 149 I.P.C,

who was not arrested at any earlier point of time in the case;

whose case has been transferred to the list of Long Pending

Cases and against whom coercive processes have been issued by

the learned Magistrate, has now come to this Court with this

petition praying for issue of directions under Section 482 Cr.P.C

to the learned Magistrate to comply with the dictum in Alice

George v. The Deputy Superintendent of Police [2003(1)

KLT 339] and to consider his application for bail to be filed by

him when he surrenders before the learned Magistrate on

merits, in accordance with law and expeditiously – on the date of

surrender itself.

2. Sufficient general directions have already been issued

in Alice George v. The Deputy Superintendent of Police

[2003(1) KLT 339]. I am not satisfied that it is necessary for

this Court in every subsequent case to issue directions under

Crl.M.C. No.3638 of 2008 2

Section 482 Cr.P.C to the Magistracy to follow the dictum in

Alice George v. The Deputy Superintendent of Police .

Every court must do the same. I have no reason to assume that

the same shall not be done. If there be non compliance, the

avenues of challenge/complaint are available for the petitioner.

3. This Crl.M.C is, in these circumstances, dismissed, but

with the above specific observations.

4. Hand over a copy of this order to the learned counsel

for the petitioner for production before the court below.

(R.BASANT, JUDGE)
rtr/-