High Court Kerala High Court

Shahid Abdulla vs State Of Kerala on 18 November, 2008

Kerala High Court
Shahid Abdulla vs State Of Kerala on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4427 of 2008()



1. SHAHID ABDULLA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/11/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 4427 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 18th day of November, 2008

                              O R D E R

The petitioner faces allegations as the first accused in a

crime registered alleging offences punishable, inter alia, under

section 498A I.P.C. He is the husband of the defacto

complainant. The crime was registered on the basis of a private

complaint filed before the Chief Judicial Magistrate, Kasargod

and referred by the Magistrate to the police under Section 156(3)

Cr.P.C. Investigation is in progress. The petitioner apprehends

imminent arrest.

2. Some of the co-accused had come before this Court and

had filed Crl.M.C.3843 of 2008 and the same was disposed of by

order dt.16.10.2008. The petitioner was not available in India at

that time. He was employed abroad. He now prays that identical

directions as were issued in favour of the co-accused may be

issued in favour of the petitioner herein also.

3. The petitioner can now apply for anticipatory bail

before appropriate court. In the alternative he can surrender

Crl.M.C.No. 4427 of 2008
2

before the Investigating Officer or the learned Magistrate and then

apply for regular bail. If the petitioner chooses to appear before the

Investigating Officer or the learned Magistrate and then apply for

regular bail after giving sufficient prior notice to the Prosecutor in

charge of the case, the learned Magistrate will necessarily have to

consider such application for bail on merits, in accordance with law

and expeditiously in the light of the dictum in Alice George v.

Dy.S.P. of Police (2003 (1) KLT 339). No special or specific

direction appears to be necessary. Every court must do the same. It is

not necessary for this court in every subsequent proceedings under

Section 482 Cr.P.C. to direct the subordinate Magistracy to comply

with the directions issued in the decision referred above. If there be

non-compliance, the avenues of challenge/complaint are available to

the petitioner.

4. This application is dismissed with the above specific

observations.

5. Hand over the order.

(R. BASANT)
Judge
tm

Crl.M.C.No. 4427 of 2008
3