IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 66 of 2009()
1. THULASI, AGED 40 YEARS, W/O.PRASAD,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, KOODAL.
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :06/01/2009
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 66 of 2009
-------------------------------------------------
Dated this the 6th day of January, 2009
ORDER
The petitioner – a woman, faces indictment in a
prosecution under the provisions of the Kerala Abkari Act.
The petitioner was not arrested at the crime stage.
Investigation is complete. Final report has already been filed.
Cognizance has been taken. Reckoning the petitioner as an
absconding accused, coercive processes have been issued
against the petitioner by the learned Magistrate. Such
processes are chasing the petitioner now. The petitioner
apprehends imminent arrest in execution of such processes.
2. According to the petitioner, she is absolutely innocent.
Her absence earlier was not wilful or deliberate. The
petitioner, in these circumstances, wants to surrender before
the learned Magistrate and seek regular bail. The petitioner
Crl.M.C. No. 66 of 2009 -: 2 :-
apprehends that her 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 her on bail when she appears
before the learned Magistrate.
3. It is 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 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).
4. 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
Crl.M.C. No. 66 of 2009 -: 3 :-
expeditiously – on the date of surrender itself. Needless to say,
the application for bail will have to be considered in the light of
the decision in Sukumari v. State of Kerala (2001 (1) KLT 22).
5. Hand over a copy of this order to the learned counsel for
the petitioner.
(R. BASANT, JUDGE)
Nan/