IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1192 of 2008()
1. ABDUL KHADER P.K., AGED 37 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.1192 of 2008
= = = = = = = = = = = = = =
Dated this the 19th day of March, 2008
ORDER
The Petitioner, who is the accused in Crime No.99/07 of Kasba
Police Station, Kozhikode for offences punishable under sections 468
& 421 IPC and whose case is pending as C.C.No.282 of 2005 on the
file of the Chief Judicial Magistrate, Kozhikode, seeks a direction to
the said Magistrate to release the petitioner on bail on the date of his
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 him.
V. RAMKUMAR, JUDGE
sj