High Court Kerala High Court

Ummer Haji vs State Of Kerala on 11 July, 2007

Kerala High Court
Ummer Haji vs State Of Kerala on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2215 of 2007()


1. UMMER HAJI, S/O.KUNJALAVI HAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. STATION HOUSE OFFICER, MELATTOOR

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2007

 O R D E R






                             R. BASANT, J.

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

                    Crl.M.C. NO. 2215  OF  2007

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

              Dated this the   11th   day of July, 2007



                                 ORDER

The petitioner faces indictment in a prosecution for

offences punishable, inter alia, under Sec.332 read with

Sec.149 of the IPC. Investigation is complete. Cognizance

has been taken. But consequent to the non-appearance of the

petitioner before the learned Magistrate, the petitioner finds a

warrant of arrest issued by the learned Magistrate chasing him

now. According to the petitioner, he is absolutely innocent.

His non-appearance was not wilful or deliberate. The

petitioner is willing to surrender before the learned Magistrate

and co-operate with the court for the expeditious disposal of

the case against him. 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

Crl.M.C. NO. 2215 OF 2007 -: 2 :-

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

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

Crl.M.C. NO. 2215 OF 2007 -: 3 :-

must proceed to pass appropriate orders on merits and

expeditiously – on the date of surrender itself.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge