IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1486 of 2008()
1. SUHRA K.T., D/O.HAMZA, AGED 21 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SARVOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :/ /
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.1486 of 2008
= = = = = = = = = = = = = =
Dated this the 4th day of April, 2008
ORDER
The Petitioner, who is the 10th accused in C.C.No.92 of
2008 on the file of the Chief Judicial Magistrate Court,
Kasaragod for offences punishable under Sections
143,144,342,365 read with Section 149 of the Indian Penal Code,
seeks a direction to the said Magistrate to release the petitioner
on bail on the date of her 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, his bail application shall be considered and
disposed of on merits preferably on the same date on which it is
filed notwithstanding the pendency of non bailable warrants, if any,
against her.
V. RAMKUMAR, JUDGE
ks