IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1723 of 2008()
1. Y.SANTHOSH, S/O. YESUDAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.D.VIJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/04/2008
O R D E R
V. K.MOHANAN, J.
-------------------------------
Crl.M.C. No.1723 of 2008
-------------------------------
Dated this the 22nd day of April, 2008.
O R D E R
In this petition filed under Sec. 482 Cr.P.C. the petitioner prays
for a direction to the Magistrate to dispose of his application for
regular bail.
2. Consequent on the non-appearance of the petitioner in
S.C. No. 1857 of 2001 before the Additional District & Sessions Judge
(Adhoc-III), Thoiruvananthapuram non-bailable warrants of arrest are
pending against the petitioner. This court will be loathe to issue any
direction so as to nullify the process issued by a court of competent
jurisdiction. There is no reason why the petitioner should not
surrender before the Magistrate and seek regular bail. Accordingly,
if the petitioner surrenders before the Magistrate and files an
application for regular bail within two weeks from today, the same
shall be considered and disposed of preferably on the same day on
which it is filed after considering the explanation offered by the
petitioner for his previous non-appearance.
With the above observation this application is disposed of.
V.K.MOHANAN, JUDGE
rv