High Court Kerala High Court

Sabu Joseph vs State Of Kerala on 15 January, 2009

Kerala High Court
Sabu Joseph vs State Of Kerala on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 204 of 2009()


1. SABU JOSEPH, THEKKINEDATH HOUSE,
                      ...  Petitioner
2. SASIDHARAN, S/O.PANAKKAL PADMANABHAN,
3. SUDHEER, S/O.PURUSHOTHAMAN,

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2009

 O R D E R
                           R.BASANT, J.
                        ----------------------
                      Crl.M.C.No.204 of 2009
                    ----------------------------------------
             Dated this the 15th day of January 2009

                               O R D E R

The 1st petitioner faces indictment in a prosecution for the

offences of trespass and mischief. Cognizance has been taken on

the basis of a final report submitted by the police after due

investigation. The 1st petitioner is the accused. He was released

on bail in the course of investigation on the basis of a bond

executed by him before the police with petitioners 2 and 3 as

sureties. That was at the crime stage. According to the

petitioners, the 1st petitioner was not notified about the filing of

the charge sheet or the pendency of the prosecution against him

after cognizance. Therefore the 1st petitioner did not and could

not appear before the learned Magistrate.

2. According to the petitioners, the learned Magistrate

has now registered Crl.M.C.No.32/08 and notice has been issued

to all the petitioners. Non-bailable warrant has been issued

against the 1st petitioner also. The 1st petitioner apprehends

arrest in execution of such non-bailable warrant. Petitioners 2

and 3 apprehend action on the basis of the proceedings initiated

Crl.M.C.No.204/09 2

against them under Section 446 Cr.P.C that is Crl.M.C.No.32/08.

The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. If they had knowledge about

cognizance taken by the learned Magistrate and the need of the

presence of the 1st petitioner before court, they would have

ensured that the 1st petitioner is present before court. They

could not do the same as they were not informed of the need for

the 1st petitioner before the learned Magistrate. Petitioners are

willing to appear before the learned Magistrate; but they

apprehend that the 1st petitioner’s application for regular bail

may not be considered by the learned Magistrate and the cause

which petitioners 2 and 3 want to show before the learned

Magistrate under Section 446 Cr.P.C may not be considered by

the learned Magistrate.

3. I find no merit in this contention at all. It is for the

petitioners to appear before the learned Magistrate. The 1st

petitioner must seek regular bail. When he seeks such regular

bail, the learned Magistrate must proceed to pass appropriate

orders on merits, in accordance with law and expeditiously – on

the date of surrender itself, if sufficient prior notice is given to

Crl.M.C.No.204/09 3

the Prosecutor in charge of the case. Sufficient general

directions have already been issued in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339]. I find no reason

to issue any special or specific directions in favour of the 1st

petitioner.

4. So far as petitioners 2 and 3 are concerned, they must

appear before the learned Magistrate and show cause under

Section 446 Cr.P.C. I have no reason to assume that the learned

Magistrate would not consider their reasons and pass

appropriate orders under Section 446 Cr.P.C in accordance with

law. The learned Magistrate must do the same. The petitioner’s

option to challenge any adverse order passed under Section 446

Cr.P.C shall remain unfettered.

5. This Crl.M.C is, in these circumstances, dismissed

with the above observations.

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

the petitioner. 7/2008

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.204/09 4

Crl.M.C.No.204/09 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008