High Court Kerala High Court

Sivan Pillai vs State Of Kerala on 20 June, 2007

Kerala High Court
Sivan Pillai vs State Of Kerala on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3722 of 2007()


1. SIVAN PILLAI, S/O. SANKARAKURUP,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/06/2007

 O R D E R
                                    R.BASANT, J

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

                              B.A.No.3722 of 2007

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

                     Dated this the 20th day of June, 2007


                                       ORDER

Petitioner is accused No.3 in a prosecution, inter alia, under

Section 452 Cr.P.C. That is the only non bailable offence alleged.

Investigation is complete. Final report has already been filed. The

petitioner is employed abroad. He did not receive any notice or

summons to appear before the learned Magistrate. In these

circumstances, he had not appeared before the learned Magistrate.

But the learned Magistrate has issued coercive processes to compel

the presence of the petitioner. The petitioner is willing to surrender

before the learned Magistrate, 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 further prays that

appropriate directions under Section 438 Cr.P.C and/or 482 Cr.P.C

issued in favour of the petitioner.

2. After the decision in Bharat Chaudhary v. State of

Bihar [A.I.R 2003 S.C 4662], it is trite that powers under Section 438

Cr.P.C can be issued in favour of a person who apprehends arrest in

execution of a non bailable warrant issued by a court in a pending

proceedings. But even for that, sufficient and satisfactory reasons

must be shown to exist. I am not persuaded in the facts and

circumstances of this case that any such reasons exist.

B.A.No.3722 of 2007 2

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

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].

4. This application 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, unless there are compelling reasons.

5. Hand over a copy of this order to the learned counsel for

the petitioner.

(R.BASANT, JUDGE)

rtr/-