High Court Kerala High Court

Santhoshkumar.S vs State Of Kerala on 16 May, 2008

Kerala High Court
Santhoshkumar.S vs State Of Kerala on 16 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1908 of 2008()


1. SANTHOSHKUMAR.S,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/05/2008

 O R D E R
                          V. K.MOHANAN, J.
                         -------------------------------
                      CRL.M.C. No. 1908 of 2008
                         -------------------------------
                    Dated this the 16th May, 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 C.C

No.1038/2005 before the J.F.C.M-I, Pathanamthitta,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,especially, when there is no need for pre trial detention.

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 .

kvm/-                                                V.K. MOHANAN, JUDGE.

kvm/-