High Court Kerala High Court

Saidalavi vs State Of Kerala on 20 June, 2008

Kerala High Court
Saidalavi vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2343 of 2008()



1. SAIDALAVI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2343 of 2008
            -------------------------------------------------
           Dated this the 20th day of June, 2008

                               ORDER

The petitioner faces indictment along with the co-accused

in a prosecution for offences punishable, inter alia, under

Sec.353 of the IPC. The petitioner was arrested and enlarged

on bail at the crime stage. Investigation is now complete.

Final report has already been issued. Cognizance has been

taken. The petitioner has not entered appearance so far.

Reckoning him as an absconding accused, coercive processes

have been issued against the petitioner. The petitioner

apprehends imminent arrest in execution of such processes.

2. According to the petitioner, he is absolutely innocent.

His absence earlier was not wilful or deliberate. The

petitioner, in these circumstances, wants to surrender before

the learned Magistrate and seek regular bail. The petitioner

Crl.M.C. No. 2343 of 2008 -: 2 :-

apprehends that his application 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 petitioner has come to this Court for a direction to the

learned Magistrate to release him on bail when he appears

before the learned Magistrate.

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 have no reason to assume that the

learned Magistrate would not consider the petitioner’s

application 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 petitioner surrenders before the learned

Magistrate and seeks 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 and

Crl.M.C. No. 2343 of 2008 -: 3 :-

expeditiously – on the date of surrender itself.

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

the petitioner.

sD/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge