High Court Kerala High Court

Shiju vs State Of Kerala on 7 October, 2008

Kerala High Court
Shiju vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3759 of 2008()



1. SHIJU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/10/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                Crl.M.C.Nos.3759 & 3760 of 2008
                    ----------------------------------------
             Dated this the 7th day of October 2008

                               O R D E R

The petitioner who faces indictment in two different crimes

registered at the same police station alleging offences

punishable under the Copy Rights Act and who apprehends

arrest in those crimes has come to this court with these petitions

under Section 482 Cr.P.C. He has not sought anticipatory bail.

The learned counsel for the petitioner prays that the petitioner

shall be satisfied if there is a direction to consider his

applications for bail to be filed by him after he surrenders before

the learned Magistrate on merits, in accordance with law and

expeditiously – in accordance with the stipulations in Alice

George vs.Deputy Superintendent of Police [2003(1)KLT

339].

2. Sufficient general directions have already been

issued in Alice George (Supra). It is not necessary for this

court in every subsequent case to issue directions to the

Magistracy to follow the dictum in Alice George (Supra). Every

court is bound to do the same. I have no reason to assume that

Crl.M.C.No.3759/08 2

the same shall not be done. If the directions are not complied

with the avenues of challenge/complaint are available for the

petitioner.

3. In the result, these petitions are dismissed subject to

the above specific observations.

Hand over copy of this order to the learned counsel for the

petitioner for production before the learned Magistrate.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3759/08 3

Crl.M.C.No.3759/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008