IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 76 of 2010()
1. KRISHNAN NAMBOODIRY, 60 YEARS,
... Petitioner
Vs
1. STATE OF KERALA/SUB INSPECTOR OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE, SP OFFICE,
3. SECRETARY TO GOVERNMENT, HOME DEPARTMENT
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/01/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.76 of 2010
---------------------------------------------
Dated this the 13th day of January, 2010
ORDER
The only relief sought for by the petitioner is to grant a
reasonable time to enable him to appear before the court of the
Judicial Magistrate of the First Class, Nagpur in SCC
No.2724/2005 in which it is stated that a non bailable warrant is
issued against the petitioner on account of his non appearance
after his release on bail. The request is just and reasonable.
I am of the view that three weeks’ time can be granted to enable
the petitioner to appear before the court concerned and to seek
for appropriate relief. Accordingly, there will be a direction not
to arrest the petitioner in execution of the non bailable warrant
in S.C.C.No.2724 of 2005 on the file of the court of the Judicial
Magistrate of the First Class, Nagpur for a period of three weeks
from today to enable the petitioner to appear before the court
concerned and to seek appropriate relief.
The Bail Application is disposed of as above.
K.T.SANKARAN,
JUDGE
csl