IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1100 of 2008()
1. K.S.REMA DEVI, DEPUTY MANAGER
                      ...  Petitioner
                        Vs
1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent
2. N.V.RAJU,S/O. N.K.VASUEVN
                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)
                For Respondent  : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :13/03/2008
 O R D E R
                         V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      Crl.M.C.No.1100 of 2008
                    = = = = = = = = = = = = = =
              Dated this the 13th day of March, 2008
                               ORDER
The Petitioner, who is the accused in C.C.No.121 of 2002 on the
file of the J.F.C.M-II (Mobile), Alappuzha for an offence punishable
under Section 138 of the Negotiable Instruments Act, 1881, seeks a
direction to the said Magistrate to release the petitioner on bail on the
date of /her surrender itself.
2. Admittedly non bailable warrants of arrest are pending
against the petitioner. The circumstances under which those non
bailable warrants of arrest came to be issued against the petitioner
are not discernible to this Court. It is only proper that the petitioner
surrenders before the learned Magistrate and seeks regular bail.
Accordingly, this Criminal Miscellaneous Case is disposed of
permitting the petitioners to surrender before the learned Magistrate
and file an application for regular bail within a period of three weeks
from today. In case the petitioner complies with the above condition,
her bail application shall be considered and disposed of on merits
preferably on the same date on which it is filed notwithstanding the
pendency of non bailable warrants, if any, against her.
V. RAMKUMAR, JUDGE
sj