High Court Kerala High Court

Vijayamma vs State Of Kerala on 8 June, 2007

Kerala High Court
Vijayamma vs State Of Kerala on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1848 of 2007()


1. VIJAYAMMA, W/O. LATE VIJAYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/06/2007

 O R D E R
                                     R.BASANT, J

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

                             Crl.M.C.No.1848 of 2007

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

                        Dated this the 8th day of June, 2007


                                         ORDER

Petitioner faces indictment in a prosecution under the provisions

of the Kerala Abkari Act. His anticipatory bail application was

rejected. He could not appear before the learned Magistrate. Final

report has now been filed. The petitioner wants to appear before the

learned Magistrate now. According to him, he is innocent. He further

submits that his inability to appear earlier before the learned

Magistrate was on account of reasons beyond his control.

2. The petitioner is willing to surrender before the learned

Magistrate and apply for bail, but he apprehends that this application

for bail may not be considered by the learned Magistrate on merits, in

accordance with law and expeditiously. He therefore prays that a

direction may be issued under Section 482 Cr.P.C to the learned

Magistrate to release him on bail when he appears and applies for

bail.

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. The learned Magistrate must consider such application

for bail on merits, in accordance with law and expeditiously. I have

Crl.M.C.No.1848 of 2007 2

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 petitioner surrenders before

the learned Magistrate and applies 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.

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

the petitioner.

(R.BASANT, JUDGE)

rtr/-