High Court Kerala High Court

P.H.M.Basheer vs State Of Kerala on 7 September, 2007

Kerala High Court
P.H.M.Basheer vs State Of Kerala on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2757 of 2007()


1. P.H.M.BASHEER, ADVOCATE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. A.J.THOMAS, AMBAZHATHINAKUNNEL VEEDU,

                For Petitioner  :SRI.V.B.PREMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/09/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                    Crl.M.C.No. 2757 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 7th day of September, 2007

                                 O R D E R

After elaborate discussions at the Bar, when finally the

dictation commenced, the learned counsel for the petitioner made a

short request. He prays that he may be permitted to withdraw this

Crl.M.C. and raise all his contentions before the learned Magistrate.

The learned counsel further submits that the warrant of arrest issued

by the learned Magistrate is chasing the petitioner now. The

petitioner is willing to appear before the learned Magistrate. He

prays that the learned Magistrate may be directed to consider his

application for bail on merits, in accordance with law and

expeditiously.

2. I am satisfied that permission to withdraw the petition can

be allowed. Needless to say, the petitioner can raise all his

contentions before the learned Magistrate.

3. This Crl.M.C. is accordingly dismissed as withdrawn, but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

Crl.M.C.No. 2757 of 2007
2

Magistrate must proceed to pass orders on merits, in accordance with law

and expeditiously – on the date of surrender itself.

(R. BASANT)
Judge
tm