High Court Kerala High Court

Renjith vs State Of Kerala Represented By on 19 December, 2007

Kerala High Court
Renjith vs State Of Kerala Represented By on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3807 of 2007()


1. RENJITH,S/O.APPU,PARUTHUR BROTHERS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. BIJUKUMAR,S/O.SIVASHANKARAN,

3. LALITHA,W/O.SHIVASHANKARAN,

                For Petitioner  :SRI.SAJI MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3807 of 2007
                    ----------------------------------------
           Dated this the 19th day of December 2007

                               O R D E R

The petitioner faces indictment in a prosecution for

offences punishable under Sections 324 and 447 read with 34

I.P.C. Altogether there were three accused persons. As against

the two other co-accused, the matter has been settled and has

been recorded and proceedings has been closed. The case

against the petitioner has been split up. The petitioner had not

entered appearance. The case against the petitioner is now

pending as C.C.No.634/2007 before the Judicial First Class

Magistrate Court, Attingal.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. His absence earlier was

not wilful or deliberate. Reckoning him as an absconding

accused, warrant of arrest has been issued by the learned

Magistrate. The petitioner is 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.

Crl.M.C.No.3807/07 2

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].

4. In the result, this Criminal Miscellaneous Case 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.

Crl.M.C.No.3807/07 3

5. The learned counsel for the petitioner further submits

that he is employed abroad. He has only 40 days left in India.

He prays that there may be a direction to expeditiously dispose

of the case. The prayer of the petitioner for expeditious disposal

even when he has not surrendered and co-operated with the

court does appear to me to be strange. But all the same, I take

note of the plight of the petitioner. I need only mention that, the

petitioner, after appearing before the learned Magistrate can

apply to the learned Magistrate for expeditious disposal of the

case. The learned Magistrate must consider the said request

and pass appropriate orders.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3807/07 4

Crl.M.C.No.3807/07 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007