IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6241 of 2006()
1. P.A.SADIQ, S/O.LATE SHAMSUDEEN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :19/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 6241/2006
------------------
DATED THIS THE 19TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is before this Court praying to avert
an arrest, consequent of the issuance of non bailable warrant,
by the Judicial Magistrate of First Class, Mavelikkara, in
C.C.No.188/2004, as he is facing the trial for the offence
punishable under Sections 4 and 6(2) of the Dowry Prohibition
Act. Non bailable warrant was issued as the petitioner, the first
accused, was absent. Hence this application.
2. After hearing both sides and considering the
submissions made by both sides, I direct the petitioner to
surrender before the Judicial Magistrate of First Class,
Mavelikkara, on 26.10.2006 at 11.00 a.m.
3. The learned Magistrate shall hear both sides and
pass appropriate orders on merit, on the same day itself.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs