IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3788 of 2007()
1. VARGHESE ALIAS GEORGEKUTTY,
... Petitioner
2. UNNIKRISHNAN, S/O.PANKAJAKSHAN NAIR,
Vs
1. STATE OF KERALA REP. BY THE
... Respondent
For Petitioner :SRI.S.SANTOSH KUMAR (PERUNAD)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/12/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.3788 of 2007
-------------------------------------
Dated this the 19th day of December, 2007
O R D E R
Petitioners face indictment in a prosecution for offences
punishable, inter alia, under Sections 380 and 451 I.P.C.
Cognizance has been taken as early as in 2000 as can be seen
from the number assigned to the case – C.C.No.232 of 2000. The
petitioners had appeared before the learned Magistrate. They
were enlarged on bail. But subsequently they have started
absconding and coercive processes have been issued against the
petitioners by the learned Magistrate. The petitioners find such
processes chasing them.
2. According to the petitioners, they are absolutely
innocent. Their absence earlier was not wilful or deliberate. They
are willing to surrender before the learned Magistrate and apply
for bail. But they apprehend that their application for regular bail
may not be considered by the learned Magistrate on merits, in
accordance with law and expeditiously. It is therefore prayed that
directions under Section 482 Cr.P.C may be issued in favour of the
petitioners.
Crl.M.C.No.3788 of 2007 2
3. It is for the petitioners to appear before the learned
Magistrate and explain to the learned Magistrate the
circumstances under which they could not earlier appear before
the learned Magistrate. I have no reason to assume that the
learned Magistrate would not consider such application on merits,
in accordance with law and expeditiously. Every court must do
the same. No special or specific direction appears to be
necessary. Sufficient general directions have already been issued
in Alice George v. The Deputy Superintendent of Police
[2003(1) KLT 339].
4. This Crl.M.C is, in these circumstances, dismissed, but
with the specific observation that if the petitioners appear before
the learned Magistrate and apply for 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 expeditiously – on the date of surrender itself.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.3788 of 2007 3