High Court Kerala High Court

Varghese.M.Varghese vs State Of Kerala on 13 August, 2008

Kerala High Court
Varghese.M.Varghese vs State Of Kerala on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3054 of 2008()



1. VARGHESE.M.VARGHESE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.3054 of 2008
            -------------------------------------------------
         Dated this the 13th day of August, 2008

                               ORDER

The petitioner faces indictment in a prosecution for the

offence under Sec.138 of the Negotiable Instruments Act.

Cognizance was taken in 2008. The petitioner had entered

appearance and was enlarged on bail. The petitioner had

entrusted the matter to his counsel and was under the

impression that the needful was being done by the learned

counsel. But unfortunately, the learned counsel for the

petitioner went abroad without informing the petitioner and

without making adequate arrangements for the conduct of the

case. The counsel and the petitioner were not present before

court later on various dates. In these circumstances, the court

reckoning the petitioner as an absconding accused has issued

coercive processes against the petitioner. Such processes are

Crl.M.C. No.3054 of 2008 -: 2 :-

chasing the petitioner now. The petitioner apprehends

imminent arrest in execution of such processes.

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

His 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 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

has come to this Court for a direction to the learned Magistrate

to release him on bail when he 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 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

Crl.M.C. No.3054 of 2008 -: 3 :-

(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

expeditiously – on the date of surrender itself.

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

the petitioner.

(R. BASANT, JUDGE)

Nan/