High Court Kerala High Court

Lambodharan vs State Of Kerala on 7 April, 2009

Kerala High Court
Lambodharan vs State Of Kerala on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1314 of 2009()


1. LAMBODHARAN ,S/O.RAGHAVAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/04/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                CRL.M.C. NO. 1314 OF 2009
             = = = = = = = = = = = = = = =
         Dated this the 7th day of April, 2009.

                           O R D E R

This is an application for recalling the non-bailable

warrant issued in C.P.8/09 of Judicial First Class Magistrate

Court, Adoor and for a direction to the Magistrate to consider

the bail application on the date of surrender itself. I am

inclined to dispose of this petition as follows.

2. If the petitioner surrenders before Court and

moves an application for bail, I direct the learned Magistrate

to consider the bail application on the very same day itself

and pass appropriate orders in accordance with law after

giving notice to the Public Prosecutor. In order to enable the

Magistrate to do so surrender as well as filing of the bail

application shall be done on the early hours of the working

day.

The Crl.M.C. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-