High Court Kerala High Court

Subair Buharee vs State Of Kerala on 24 November, 2006

Kerala High Court
Subair Buharee vs State Of Kerala on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3875 of 2006()


1. SUBAIR BUHAREE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/11/2006

 O R D E R


                              R. BASANT, J.

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

                      CRL.M.C.NO. 3875 OF  2006

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

           Dated this the 24th day of November, 2006


                                   ORDER

The petitioner is an accused in a prosecution under

Sec.394 of the IPC. The case has been charge sheeted. The

petitioner has not appeared before the learned Magistrate.

after cognizance was taken, though it is said that he was

enlarged on bail earlier at the stage of investigation. Non-

bailable warrants have been issued by the learned Magistrate.

Steps under Secs.82 and 83 of the Cr.P.C. have been

initiated. The petitioner, in these circumstances, wants to

surrender before the learned Magistrate and seek regular

bail. The petitioner apprehends that his application for

regular bail may not be considered by the learned Magistrate

on merits, in accordance with law and expeditiously. It is, in

these circumstances, that the petitioner has come to this

Court for a direction to the learned Magistrate to release him

on bail when he appears before the learned Magistrate.

2. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the

CRL.M.C.NO. 3875 OF 2006 -: 2 :-

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 the petitioner’s

application for regular bail on merits in accordance with law and

expeditiously. No special or specific directions appear to be

necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

3. In the result, this Crl.M.C. is dismissed; but with the

observation that if the petitioner surrenders before the learned

Magistrate and seeks 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 compelling

and exceptional reasons are there.

Sd/-



                                                         (R. BASANT, JUDGE)


Nan/

               //true copy//                P.S. To Judge