IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2710 of 2007()
1. SUJA SUNIL MATHEW, W/O. MR.SUNIL MATHEW,
... Petitioner
Vs
1. M/S. BUSINESS INDIA CHITS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.SANTHARAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/08/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2710 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of August, 2007
O R D E R
The petitioner faces indictment in a prosecution under Section
138 of the N.I. Act. Cognizance was taken by the learned Magistrate.
The petitioner appeared before the learned Magistrate and was
enlarged on bail. But subsequently the petitioner could not appear
before the learned Magistrate allegedly on account of her illness. The
learned Magistrate, reckoning her as absconding, has issued coercive
processes against the petitioner. Consequently she finds herself in
the unenviable predicament of warrants of arrest issued by the
learned Magistrate chasing the petitioner. It is in these
circumstances that the petitioner has come to this Court with this
petition under Section 482 Cr.P.C. According to the petitioner her
absence was not willful.
2. The learned counsel for the petitioner submits that the
petitioner is willing to appear before the learned Magistrate. But she
apprehends that her application for bail may not be considered by the
Crl.M.C.No. 2710 of 2007
2
learned Magistrate on merits, in accordance with law and expeditiously.
It is in these circumstances prayed that appropriate directions may be
issued to release the petitioner on bail on the date of surrender itself.
3. It is certainly for the petitioner to appear before the learned
Magistrate and explain to the learned Magistrate the circumstances under
which she could not earlier appear before the learned Magistrate. I have no
reason to assume that the learned Magistrate would not consider the
application for bail to be filed by the petitioner when she surrenders before
the learned Magistrate, 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 by this Court in the decision in Alice George v.
Dy.S.P. of Police (2003 (1) KLT 339).
4. This application is accordingly dismissed. I may however hasten
to observe 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 orders on
Crl.M.C.No. 2710 of 2007
3
merits, in accordance with law and expeditiously – on the date of surrender
itself.
5. Hand over the order.
(R. BASANT)
Judge
tm