High Court Kerala High Court

Reby Cheriyan vs State Of Kerala on 21 August, 2008

Kerala High Court
Reby Cheriyan vs State Of Kerala on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1069 of 2007()


1. REBY CHERIYAN,  AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/08/2008

 O R D E R
                             R.BASANT, J
                     ------------------------------------
                    Crl.M.C. No.1069 of 2007
                     -------------------------------------
             Dated this the 21st day of August, 2008

                                 ORDER

Petitioner had come to this Court complaining about issue

of non bailable warrants by the learned Magistrate to procure

his presence. The petitioner faced allegations, inter alia, under

Sections 427 and 332 I.P.C. All offences are bailable and this

Court, by order dated 02.04.07, issued interim directions in

favour of the petitioner. The petitioner appeared before the

learned Magistrate in pursuance of the interim directions. He

was enlarged on bail. Evidently the petitioner is not now

interested in seeking any further relief in this petition. A

contention was raised whether the court is justified in issuing a

warrant describing the same to be a non bailable warrant. But

though the matter has been posted on several occasions, no

further arguments have been advanced. I am satisfied, in these

circumstances, that the petitioner having already been enlarged

on bail as seen from the report of the learned Magistrate dated

09.04.07, no further directions are necessary in this Crl.M.C.

2. This Crl.M.C is accordingly dismissed.

(R.BASANT, JUDGE)
rtr/-