High Court Kerala High Court

Thulaseedharan vs State Of Kerala on 14 November, 2008

Kerala High Court
Thulaseedharan vs State Of Kerala on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4377 of 2008()



1. THULASEEDHARAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :14/11/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.4377 of 2008
                   ----------------------------------------
           Dated this the 14th day of November 2008

                              O R D E R

The petitioner faces indictment in a prosecution under

Section 8 of the Kerala Abkari Act. The petitioner has not been

arrested at any stage so far. Final report has been filed.

Cognizance has been taken. Committal proceedings has been

registered. The petitioner has not entered appearance so far.

Coercive processes have been issued against the petitioner by

the learned Magistrate to procure his presence. He apprehends

imminent arrest in execution of such processes.

2. The petitioner has now come to this court with the

prayer that directions under Section 482 Cr.P.C may be issued to

the learned Magistrate to comply with the directions in Alice

George vs.Deputy Superintendent of Police [2003(1)KLT

339] and to consider his application for bail to be filed by him

when he surrenders before the learned Magistrate on merits, in

accordance with law and expeditiously.

3. Sufficient general directions have already been

issued in Alice George (Supra). It is not necessary for this

Crl.M.C.No.4377/08 2

court in every subsequent case to issue directions to the

Magistracy to follow the dictum in Alice George (Supra). Every

court is bound to do the same. I have no reason to assume that

the same shall not be done. If the directions are not complied

with the avenues of challenge/complaint are available for the

petitioner.

4. In the result, this petition is dismissed subject to the

above specific observations.

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

for the petitioner for production before the learned Magistrate.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4377/08 3

Crl.M.C.No.4377/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008