IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3057 of 2010()
1. ABDUL KHADER.A,ALIPILLAI VEEDU,PETTA,
... Petitioner
2. AJEEBA.M.SAHIB,AGED 33 YEARS,
Vs
1. STATE OF KERALA,REPRESENTED BY CIRCLE
... Respondent
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2010
O R D E R
V. RAMKUMAR, J.
=============================
Crl.M.C. No.3057 of 2010
.===============================
Dated: 30.07.2010
ORDER
The petitioners, who are accused Nos.1and 2 in S.T.No.
No.110 of 2009 on the file of the Chief Judicial Magistrate Court,
Pathanamthitta for an offence punishable under Section 138 of
the Negotiable Instrument Act, 1881 and 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 learned Magistrate 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,
they shall be released on bail on appropriate conditions.
V. RAMKUMAR,
(JUDGE)
sj