IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 467 of 2009()
1. SURENDRAN.E
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/01/2009
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.467 of 2009
-------------------------------------
Dated this the 30th day of January, 2009
ORDER
Petitioner faces allegations in a crime registered alleging
the offence punishable under Section 498 A I.P.C. The petitioner
is the husband of the defacto complainant. Investigation is in
progress. The petitioner has not been arrested yet. The
petitioner apprehends imminent arrest.
2. The petitioner has not filed any application for
anticipatory bail. He has not surrendered before the
Investigating Officer or the learned Magistrate. The petitioner
has now chosen to come before this Court with this petition
under Section 482 Cr.P.C.
3. What is the direction that the petitioner seeks under
Section 482 Cr.P.C in these circumstances ? The learned
counsel for the petitioner submits that there may be a direction
to the court below to consider his application for regular bail on
merits, in accordance with law and expeditiously.
4. No special or specific directions appear to be
necessary. The petitioner has not chosen to seek anticipatory
Crl.M.C. No.467 of 2009 2
bail. He must surrender before the Investigating Officer or the
learned Magistrate and then seek regular bail in the ordinary
and normal course. I have no reason to assume that the
petitioner’s application for regular bail shall not be considreed
by the learned Magistrate on merits, in accordance with law and
expeditiously. Every court must do the same. Sufficient general
directions have already been issued in Alice George v. The
Deputy Superintendent of Police [2003(1) KLT 339]. I am
satisfied that no further or more specific directions need be
issued.
5. This Crl.M.C is, in these circumstances, dismissed, but
with the above specific observations.
6. Hand over a copy of this order to the learned counsel
for the petitioner.
(R.BASANT, JUDGE)
rtr/-