High Court Kerala High Court

Vadakkedath Rajan vs The Station House Officer on 11 January, 2008

Kerala High Court
Vadakkedath Rajan vs The Station House Officer on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 276 of 2008()


1. VADAKKEDATH RAJAN, S/O.KUNHAPPAN NAIR,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/01/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
               B.A. Nos. 276 & 278 OF 2008
           -------------------------------------------------
         Dated this the 11th day of January, 2008

                              ORDER

These petitions are filed by the common petitioner

against whom prosecutions under Sec.138 of the Negotiable

Instruments Act are pending in two different courts. The

prosecutions are initiated by different complainants also.

Though the proceedings were initiated much earlier, the

petitioner has not entered appearance and the cases against

him stand transferred to the list of Long Pending Cases.

Reckoning the petitioner as an absconding accused, warrants

of arrest have been issued by the learned Magistrates against

the petitioner. The petitioner finds such warrants of arrest

chasing him now.

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

His absence earlier before the courts was not wilful or

B.A. Nos. 276 &
278 OF 2008 -: 2 :-

deliberate. He is willing to surrender before the courts

concerned and seek regular bail. The petitioner apprehends that

his applications for regular bail may not be considered by the

learned Magistrates 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 Magistrates

to release him on bail when he appears before the learned

Magistrates.

3. It is for the petitioner to appear before the learned

Magistrates and explain to the learned Magistrates the

circumstances under which he could not earlier appear before

the learned Magistrates. I have no reason to assume that the

learned Magistrates would not consider the petitioner’s

applications 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, these bail applications are dismissed; but

with the observation that if the petitioner surrenders before the

learned Magistrates and seeks bail, after giving sufficient prior

B.A. Nos. 276 &
278 OF 2008 -: 3 :-

notice to the Prosecutor in charge of the case, the learned

Magistrates must proceed to pass appropriate orders on merits

and expeditiously – on the date of surrender itself.

(R. BASANT, JUDGE)

Nan/