High Court Kerala High Court

Sarada Gopinatha Pai vs The State Of Kerala on 3 April, 2008

Kerala High Court
Sarada Gopinatha Pai vs The State Of Kerala on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1453 of 2008()


1. SARADA GOPINATHA PAI, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. E.T. JOSEPH, S/O. THOMAS,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2008

 O R D E R
                          V. RAMKUMAR, J.
                     = = = = = = = = = = = = =
                       Crl.M.C.No. 1453 of 2008
                    = = = = = = = = = = = = = =
                 Dated this the 3rd day of April, 2008
                                 ORDER

Petitioner who is the accused in C.C. No. 494 of 2007 on the file

of the Chief Judicial Magistrate, Alappuzha for an offence punishable

under Section 138 of the Negotiable Instruments Act and whose case

was split up and transferred to the Long Pending Register as L.P.No.8

of 2008, seeks a direction to the Magistrate to consider her application

for regular bail on the date of her surrender itself after recalling the

non bailable warrants of arrest against her.

2. 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

trial court and seeks regular bail.

3. 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 she does so, she shall be released on bail.

V. RAMKUMAR, JUDGE.

rv