IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1418 of 2008()
1. P.K.ABOOBACKER, AGED 40 YEARS,
... Petitioner
Vs
1. T.MUHAMMED, S/O.ABDULLAH, AGED 60 YEARS,
... Respondent
2. THE STATE OF KERALA REP BY PUBLIC
For Petitioner :SRI.P.K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/04/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1418 of 2008
= = = = = = = = = = = = = =
Dated this the 7th day of April, 2008
ORDER
Petitioner, who is the accused in S.T. No. 520 of 2007 on the file
of the Judicial First Class Magistrate-I, Thamarassery for an offence
punishable under Section 138 of the Negotiable Instruments Act, 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 learned Magistrate 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 above condition,
he shall be released on bail on appropriate conditions.
V. RAMKUMAR, JUDGE.
rv