IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1317 of 2008()
1. BHUPATRAI GANDHI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/03/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.M.C. No. 1317 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 26-03-2008
ORDER
Petitioners who are accused numbers 2 to 4 in C.C. No. 623 of
2005 on the file of the J.F.C.M., Kodungallur for an offence punishable
under Section 138 of the Negotiable Instruments Act, 1881 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 J.F.C.M. 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, their bail applications
shall be considered and disposed of on merits preferably on the same
date on which it is filed notwithstanding the pendency of any non-
bailable warrants, if any, against them and after considering the
explanation offered by the petitioners for their previous non-
appearance.
V. RAMKUMAR,
(JUDGE)
ani
ani.