High Court Kerala High Court

K.Shantha vs Preventive Officer on 18 June, 2010

Kerala High Court
K.Shantha vs Preventive Officer on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2162 of 2010()


1. K.SHANTHA, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. PREVENTIVE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                                     V. RAMKUMAR, J.
                             ....................................................
                              Crl.M.C. No. 2162 of 2010
                            ......................................................
                            Dated: 18th day of June, 2010

                                               ORDER

Petitioner who is the accused in CR No. 17 of 2007 of Excise Range,

Nileswar for an offence punishable under Section 55 (a) of the Abkari Act, and

whose case is now pending before the C.P. No. 66 of 2010, seeks a direction to

the said Magistrate to release the petitioner on bail on the date of his 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 J.F.C.M. and seeks regular bail.

Accordingly, this Crl.M.C. is disposed of permitting the petitioner to

surrender before the learned Magistrate and file an application for regular bail

within a period of two 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

any non-bailable warrants, bearing in mind the decision in Sukumari v. State of

Kerala – 2001 (1) KLT 22.

Dated this the 18th day of June, 2010.

                                 /true copy/                              Sd/-V. RAMKUMAR,
                                                                               (JUDGE)

                                           P.S. to Judge