High Court Kerala High Court

Radha vs Sub Inspector Of Police on 4 January, 2008

Kerala High Court
Radha vs Sub Inspector Of Police on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 44 of 2008()


1. RADHA, D/O. JANAMMA,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.MANOJ P.KUNJACHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2008

 O R D E R
                             V. RAMKUMAR, J.

                      = = = = = = = = = = = = =

                          Crl.M.C.No.44 of 2008

                     = = = = = = = = = = = = = =

               Dated this the 4th day of January, 2008

                                     ORDER

Petitioner, a lady, who is the sole accused in C.R.No.41 of

2006 of Thiruvananthapuram Excise Range for an offence

punishable under Section 8(2) of the Kerala Abkari Act and whose

case is pending before the J.F.C.M-II, Neyyatinkara as

C.P.No.101/2007 seeks a direction to the said Magistrate to

consider her bail application on the date of her surrender itself

before that Court.

2. Admittedly, the petitioner has been absconding before the

J.F.C.M-II, Neyyatinkara, where the said case is pending.

3. The circumstances under which 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 trial court and seeks regular bail.

Accordingly, this Criminal Miscellaneous Case 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

Crl.M.C.No.44 of 2008

2

above condition, her bail application shall be considered and

disposed of on merits preferably on the same date, on which the

petition is filed after considering the explanation, if any, offered by

the petitioner for her previous non- appearance.

V. RAMKUMAR, JUDGE

sj