High Court Kerala High Court

Bhupatrai Gandhi vs State Of Kerala on 26 March, 2008

Kerala High Court
Bhupatrai Gandhi vs State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1317 of 2008()



1. BHUPATRAI GANDHI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.A.SALINI LAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2008

 O R D E R
                           V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                      Crl.M.C. No. 1317 of 2008
                 * * * * * * * * * * * * * * * * * *
                         Dated: 26-03-2008

                                 ORDER

Petitioners who are accused numbers 2 to 4 in C.C. No. 623 of

2005 on the file of the J.F.C.M., Kodungallur for an offence punishable

under Section 138 of the Negotiable Instruments Act, 1881 seek a

direction to the said Magistrate to release the petitioners on bail on the

date of their surrender itself.

2. Admittedly, non-bailable warrants of arrest are pending

against the petitioners. The circumstances under which those non-

bailable warrants of arrest came to be issued against the petitioners

are not discernible to this Court. It is only proper that the petitioners

surrender before the J.F.C.M. and seek regular bail.

Accordingly, this Crl.M.C. is disposed of permitting the petitioners

to surrender before the learned Magistrate and file an application for

regular bail within a period of two weeks from today. In case, the

petitioners comply with the above condition, their bail applications

shall be considered and disposed of on merits preferably on the same

date on which it is filed notwithstanding the pendency of any non-

bailable warrants, if any, against them and after considering the

explanation offered by the petitioners for their previous non-

appearance.

V. RAMKUMAR,
(JUDGE)
ani

ani.