High Court Kerala High Court

Sreekumar vs The Sub Inspector Of Police on 4 March, 2008

Kerala High Court
Sreekumar vs The Sub Inspector Of Police on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1342 of 2008()


1. SREEKUMAR, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                               R.BASANT, J.

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

                            B.A.No.1342 of 2008

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

             Dated this  the 4th day of March 2008


                                   O R D E R

Application for anticipatory bail. The petitioner faces

indictment in a prosecution for offences punishable inter alia

under Section 307 read with 149 I.P.C. Crime was registered in

2000. Final report was filed and the committal proceedings was

registered as C.P.No.19/02. Consequent to non-appearance of

the petitioner, the case was transferred to the list of long

pending cases in 2003. Coercive processes have been issued

against the petitioner, reckoning him as an absconding accused.

The petitioner finds such processes chasing him now.

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.

B.A.No.1342/08 2

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

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 bail application is dismissed but

with the specific observation that if the petitioner surrenders

before the learned Magistrate and applies for bail, after giving

B.A.No.1342/08 3

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

B.A.No.1342/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007