IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1081 of 2009()
1. JAYANIDHI
... Petitioner
Vs
1. PRADEEP
... Respondent
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :20/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1081 OF 2009
= = = = = = = = = = = = = = =
Dated this the 20th day of March, 2009.
O R D E R
This petition is filed by the petitioner to issue a
direction to the Court to recall the warrant issued against the
petitioner and also to permit the petitioner to face the
prosecution through pleader in S.T.2844/08 on the file of the
Judicial First Class Magistrate-III, Palakkad. The prosecution
is under Section 138 of the N.I. Act. A non-bailable warrant
is pending. I direct the petitioner to surrender before the
Court below and move an application for bail which the Court
shall consider it on the very same day itself and pass
appropriate orders. Being a bailable offence it has to be
considered sympathetically. Thereafter when an application is
moved u/s 205 Cr.P.C. let it also be considered in the light
of the decision of this Court and appropriate orders be
passed. In order to enable the Magistrate to do so, let the
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.