High Court Kerala High Court

Sangeeth K.D vs State Of Kerala on 1 November, 2007

Kerala High Court
Sangeeth K.D vs State Of Kerala on 1 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6765 of 2007()


1. SANGEETH K.D.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/11/2007

 O R D E R
                            R. BASANT, J.

              -------------------------------------------------

                       B.A. No. 6765 OF  2007

              -------------------------------------------------

           Dated this the  1st day of November, 2007

                                 ORDER

The petitioner faces indictment in a prosecution under

Sec.138 of the Negotiable Instruments Act. Cognizance has

been taken. The petitioner had entered appearance through

counsel. His absence earlier was condoned; but later he did

not appear before court. A warrant of arrest has been issued

by the learned Magistrate against the petitioner. The petitioner

finds such a warrant of arrest issued by the learned Magistrate

chasing him. 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

apprehends that his application for regular bail may not be

considered by the learned Magistrate on merits, in accordance

B.A. No. 6765 OF 2007 -: 2 :-

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.

2. 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).

3. In the result, this bail application 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

B.A. No. 6765 OF 2007 -: 3 :-

Magistrate 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