High Court Kerala High Court

Shaji vs The State Of Kerala on 2 May, 2008

Kerala High Court
Shaji vs The State Of Kerala on 2 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1799 of 2008()


1. SHAJI, S/O. JOSE
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/05/2008

 O R D E R
                             R.BASANT, J.
                          ----------------------
                       Crl.M.C.No.1799 of 2008
                      ----------------------------------------
                 Dated this the 2nd day of May 2008

                                 O R D E R

The petitioner faces indictment in a prosecution under the

Kerala Abkari Act. Investigation is complete. Final report has

already been filed. Committal proceedings has been registered.

The petitioner has not been arrested or released on bail so far.

Reckoning him as an absconding accused, coercive processes have

been issued against the petitioner by the learned Magistrate. The

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. His absence earlier was not wilful

or deliberate. The petitioner is willing to surrender before the

learned Magistrate and seek regular bail. But he apprehends that

his application for bail may not be considered by the learned

Magistrate on merits, in accordance with law and expeditiously.

He, therefore, prays that directions under Section 482 Cr.P.C. may

be issued to the learned Magistrate to release the petitioner on bail

when he appears and applies for bail.

3. In Bharat Chaudhary v. State of Bihar [AIR 2003 SC

4662] it is well settled that powers under Section 438 Cr.P.C can be

invoked even in favour of the accused who apprehends arrest in

execution of a non bailable warrant issued in a pending

Crl.M.C.No.1799/08 2

proceedings. But even for that, sufficient and satisfactory reasons

must be shown to exist to justify the invocation of the extraordinary

equitable discretion under Section 438 Cr.P.C. I do not find any

such reasons in this case.

4. 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 find absolutely no reason to assume that the

learned Magistrate would not consider the application for bail to be

filed by the petitioner on merits, in accordance with law and

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

directions appear to be necessary. Sufficient general directions

have been issued in Alice George vs. Deputy Superintendent of

Police [2003(1)KLT 339].

5. In the result, this Criminal Miscellaneous Case is

dismissed but with the specific observation that if the petitioner

surrenders 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, in accordance with law and expeditiously – on the date of

surrender itself.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.1799/08 3

Crl.M.C.No.1799/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007