High Court Kerala High Court

Dora Bai vs State Of Kerala (Crime No.97/2003 … on 29 February, 2008

Kerala High Court
Dora Bai vs State Of Kerala (Crime No.97/2003 … on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 904 of 2008()


1. DORA BAI, AGED 37 YEARS,
                      ...  Petitioner
2. SINDHU, AGED 37 YEARS,

                        Vs



1. STATE OF KERALA (CRIME NO.97/2003 OF
                       ...       Respondent

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/02/2008

 O R D E R
                           V. RAMKUMAR, J.

                    = = = = = = = = = = = = =

                       Crl.M.C.No.  904  of 2008

                   = = = = = = = = = = = = = =

            Dated this the 29th day of February, 2008


                                   ORDER

Petitioners, who are accused Nos. 4 and 6 in Crime No. 97

of 2003 of Thiruvallam Police Station for offences punishable

under Sections 3(1)(7) of the Immoral Traffic (Prevention) Act,

1956 seeks to quash the proceedings in C.C.No.195 of 2003 on

the file of the J.F.C.M-II, Neyyattinkara and to recall non-bailable

warrants of arrest issued against them.

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 Criminal Miscellaneous Case 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

Crl.M.C.No.904 of 2008

2

above condition, their bail application shall be considered and

disposed of on merits preferably on the same date on which it is

filed notwithstanding the pendency of non bailable warrants, if

any, against them.

V. RAMKUMAR, JUDGE.

rv