Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Soby George vs State Of Kerala
2021 Latest Caselaw 7119 Ker

Citation : 2021 Latest Caselaw 7119 Ker
Judgement Date : 1 March, 2021

Kerala High Court
Soby George vs State Of Kerala on 1 March, 2021
             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

                 THE HONOURABLE MR.JUSTICE V.G.ARUN

     MONDAY, THE 01ST DAY OF MARCH 2021 / 10TH PHALGUNA, 1942

                     Crl.MC.No.1209 OF 2021(A)

AGAINST THE ORDER/JUDGMENT IN CC 1549/2015 OF JUDICIAL MAGISTRATE
                    OF FIRST CLASS -II, KOCHI


PETITIONER/ACCUSED NO.1:

             SOBY GEORGE
             AGED 52 YEARS
             S/O. KORA GEORGE, KAKKANATTU HOUSE, NELLIMATTOM,
             KUTTAMANGALAM, KOTHAMANGALAM, ERNAKULAM.

             BY ADV. SRI.SABU S.KALLARAMOOLA

RESPONDENT/STATE:

             STATE OF KERALA
             REPRESENTED BY THE PUBLIC PROSECUTOR, OFFICE OF THE
             ADVOCATE GENERAL, HIGH COURT BUILDINGS, ERNAKULAM.


OTHER PRESENT:

             SR.PP.C.S.HRITHWIK

     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
01.03.2021, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 CRL.M.C.NO.1209 OF 2021
                                     2




                               ORDER

Dated this the 1st day of March 2021

Petitioner is the first accused in C.C.No.

1549/2015, pending before the Judicial First Class

Magistrate Court-II, Kochi. The offence alleged is

under Section 420 read with Section 34 of IPC. The

petitioner was arrested on 18.10.2014, during the

investigation stage and released on 12.12.2014, after

56 days of judicial custody. On the final report being

filed and cognizance being taken, the petitioner

appeared through Counsel and applied for continuing

the bail taken at the crime stage. Altogether twelve

cases are pending against the petitioner.

2. The petitioner had to undergo a surgery for

anterior cervical discectomy and fusion on 05.02.2020

and was bed ridden for a long period. He had to be

hospitalized again due to post surgical complications

and is undergoing treatment. The medical records

have been produced as Annexure-A1, Annexure-A2 & CRL.M.C.NO.1209 OF 2021

Annexure-A3. According to the petitioner, his physical

disability prevented him from being present in the

court on 04.02.2021 and the learned Magistrate

issued non-bailable warrant against the petitioner in

all the cases.

3. The prayer in this Criminal M.C. is to quash

the proceedings issuing non-bailable warrant and to

direct the jurisdictional court to grant the petitioner

one month's time, to appear and take bail. The

learned Counsel for the petitioner submitted that the

petitioner will be satisfied if he is granted two week's

time to surrender and the learned Magistrate directed

to consider the bail application on the date of

surrender. It is prayed that the learned Magistrate

may be directed to accept common sureties in all the

cases.

The medical records of the petitioner

persuade me to accept the submission, of the

petitioner having been disabled from appearing in

the court due to his ailment.

CRL.M.C.NO.1209 OF 2021

This Criminal Miscellaneous Case is hence

disposed of, permitting the petitioner to surrender

before the Judicial First Class Magistrate Court-II,

Ernakulam in C.C.No. 1549/2015 and to submit

application for bail, with notice to the Public

Prosecutor. In such event, the learned Magistrate

shall consider the bail application and pass

appropriate orders thereon on the same day. The

same sureties can be accepted in all cases, if they

have sufficient solvency. In order to provide an

opportunity for the petitioner to surrender and move

the application for bail, non-bailable warrant issued

against him shall be kept in abeyance for a period of

two weeks.

Sd/-

V.G.ARUN

JUDGE

NB CRL.M.C.NO.1209 OF 2021

APPENDIX PETITIONER'S EXHIBITS:

ANNEXURE A1 TRUE COPY OF MEDICAL CERTIFICATE DATED 7.2.2020 ISSUED FROM RAJAGIRI HOSPITAL, ALUVA.

ANNEXURE A2 TRUE COPY OF MEDICAL CERTIFICATE DATED 31.12.2020 ISSUED FROM RAJAGIRI HOSPITAL, ALUVA.

ANNEXURE A3 TRUE COPY OF MEDICAL CERTIFICATE DATED 30.1.2021 ISSUED FROM CHARAKA'S AYURVEDA HOSPITAL, THODUPUZHA.

ANNEXURE A4 TRUE COPY OF THE APPLICATION FILED IN C.C.1477/2015 PENDING BEFORE THE JFCMC-II, KOCHI.

ANNEXURE A5 TRUE DOWNLOADED COPY OF ORDER DATED 04.02.2021 PASSED BY JFCM COURT-II, KOCHI IN C.C.NO.1549/2015

RESPONDENT'S EXHIBITS: NIL

TRUE COPY P.A. TO JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter