IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2613 of 2006()
1. ALEX A. VARGHESE, S/O. ALEX M.A.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.GOPAKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :25/08/2006
O R D E R
K.R. UDAYABHANU, J
----------------------------
CRL.MC. 2613 OF 2006
----------------------------
Dated this the 25th day of August, 2006
ORDER
Petitioner who is the accused in C.C. No. 166/2006 in the file of Judicial
First Class Magistrate’s Court, Mavelikara with respect to the offence under
section 138 of the Negotiable Instruments Act has sought for a direction to the
court below that there may not be an order of pre-trial detention at the time of his
appearance. It was submitted that he could not appear before the court as on
20.6.2006 as no summons was received.
In the circumstances, the petitioner is directed to surrender before the
court below within two weeks from today and file an application for bail. Non-
Bailable warrant is not to be executed in the meantime. Pre-trial detention is not
required. The court below shall as far as possible dispose of the application for
bail, to be filed on the date of appearance of the petitioner itself. The Crl.M.C. is
disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV/