IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 546 of 2008()
1. MADAMBILLATH KASIM, S/O.IBRAHIM,
... Petitioner
Vs
1. STATE OF KERALA TO BE REPRESENTED BY
... Respondent
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/02/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 546 of 2008
= = = = = = = = = = = = = =
Dated this the 6th day of February, 2008
ORDER
Petitioner, who is the 1st accused in Crime No. 34 of 1997 of
Peringome Police Station for an offence punishable under Section 20
r/w Section 27 of the Arms Act and whose case was split up and
transferred to the Long Pending Register as L.P.No.58 of 2007 before
the J.F.C.M-I, Payyannur, seeks a direction to the Magistrate to
consider his application for regular bail on the date of his surrender
itself after recalling the non bailable warrants of arrest against him.
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 he does so, his bail application shall be considered
and disposed of by the learned Magistrate, on merits, preferably on the
same date on which the petition is filed after considering the
explanation offered by the petitioner for his previous non-appearance.
V. RAMKUMAR, JUDGE.
rv
Crl.M.C.No. 41 of 2008
2