High Court Kerala High Court

Shafi vs The State Of Kerala on 24 July, 2007

Kerala High Court
Shafi vs The State Of Kerala on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4447 of 2007()


1. SHAFI, S/O.HAMEED, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2007

 O R D E R
                                    R.BASANT, J

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

                               B.A.No.4447 of 2007

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

                      Dated this the 24th day of July, 2007


                                        ORDER

Application for anticipatory bail. The petitioner faces allegations

of having committed offences punishable, inter alia, under Section 27

of the Arms Act. The alleged incident took place in the year 2000.

Final report was filed. The co-accused have faced trial. The 3rd

accused has been convicted. Consequent to non appearance of the

petitioner, a warrant of arrest issued by the learned Magistrate is

chasing him.

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

absence was not wilful. The petitioner is willing to surrender before

the learned Magistrate and seek regular bail. He apprehends that his

application for bail may not be considered by the learned Magistrate

on merits, in accordance with law and expeditiously. It is therefore

prayed that directions under Section 438 Cr.P.C may be issued in

favour of the petitioner.

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 such application on merits, in accordance with law

B.A.No.4447 of 2007 2

and expeditiously. Every court must do the same. No special or

specific direction appears to be necessary. Sufficient general

directions have already been issued in Alice George v. The Deputy

Superintendent of Police [2003(1) KLT 339].

3. This application for anticipatory bail is, in these

circumstances, dismissed, but with the specific observation that if the

petitioner appears 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 and expeditiously – on the date of surrender itself.

(R.BASANT, JUDGE)

rtr/-