High Court Kerala High Court

Ratheesh vs State Of Kerala on 17 June, 2008

Kerala High Court
Ratheesh vs State Of Kerala on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2251 of 2008()


1. RATHEESH, S/O. MOORTHI, VALIYAVEED
                      ...  Petitioner
2. LAKSHMI,W/O. DEVARAJ GOUDER,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. S.I.OF POLICE

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/06/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No.2251 of 2008
           -------------------------------------------------
           Dated this the 17th day of June, 2008

                              ORDER

The petitioners face indictment in a prosecution for

offences, punishable, inter alia, under Sec.324 of the IPC. All

offences are bailable, it is submitted. The petitioners had

appeared before the learned Magistrate and were enlarged on

bail. The trial had commenced. At the stage of 313

examination, the petitioners started not appearing before the

learned Magistrate. Reckoning them as absconding accused,

coercive processes have been issued against the petitioners.

The petitioners apprehend imminent arrest in execution of

such processes.

2. According to the petitioners, they are absolutely

innocent. Their absence earlier was not wilful or deliberate.

The petitioners, in these circumstances, want to surrender

Crl.M.C. No.2251 of 2008 -: 2 :-

before the learned Magistrate and seek regular bail. The

petitioners apprehend that their applications for regular bail may

not be considered by the learned Magistrate on merits, in

accordance with law and expeditiously. It is, in these

circumstances, that the petitioners have come to this Court for a

direction to the learned Magistrate to release them on bail when

they appear before the learned Magistrate.

3. It is for the petitioners to appear before the learned

Magistrate and explain to the learned Magistrate the

circumstances under which they could not earlier appear before

the learned Magistrate. I have no reason to assume that the

learned Magistrate would not consider the petitioners’

applications for regular bail on merits, in accordance with law

and expeditiously. No special or specific directions appear to

be necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

4. In the result, this Crl.M.C. is dismissed; but with the

observation that if the petitioners surrender before the learned

Magistrate and seek bail, after giving sufficient prior notice to

the Prosecutor in charge of the case, the learned Magistrate

Crl.M.C. No.2251 of 2008 -: 3 :-

must proceed to pass appropriate orders on merits and

expeditiously – on the date of surrender itself.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge