High Court Kerala High Court

E.P.Kunhimoidu vs The State Of Kerala on 17 July, 2007

Kerala High Court
E.P.Kunhimoidu vs The State Of Kerala on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2262 of 2007()


1. E.P.KUNHIMOIDU, S/O.CHEKKUTTY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/07/2007

 O R D E R
                                R.BASANT, J.

                             ----------------------

                        Crl.M.C.No.2262 of 2007

                       ----------------------------------------

                  Dated this the 17th day of July 2007




                                  O R D E R

The petitioner is an accused in a prosecution under Section

138 of the Negotiable Instruments Act. The case stood posted

for orders to 23/4/2007 and 11/5/2007. As the petitioner was

absent on those dates, non-bailable warrant was issued against

the petitioners. The petitioner submits that his absence before

court was not wilful or deliberate; but was due to reasons

beyond the control of the petitioner. The petitioner is now

willing to appear before the learned Magistrate to receive the

sentence. But he apprehends that he may be remanded to

custody unnecessarily and his application for bail may not be

considered by the learned Magistrate on merits, in accordance

with law and expeditiously.

2. The case now stands posted for orders as revealed

from the submissions of the petitioner. The petitioner can

certainly appear before the learned Magistrate and the learned

Magistrate must proceed to pass orders on such date of

surrender itself, if the judgment is ready. If the judgment is not

Crl.M.C.No.2262/07 2

ready, the learned Magistrate must consider the application for

bail to be filed by the petitioner on merits, in accordance with

law and expeditiously. The warrant of arrest issued against the

petitioner shall not be executed till 23/7/2007. On or before that

date, the petitioner must appear before the learned Magistrate

and seek further directions.

Hand over copy of this order to the learned counsel for the

petitioner.






                                                        (R.BASANT, JUDGE)

jsr


                            // True Copy//          PA to Judge


Crl.M.C.No.2262/07    3


Crl.M.C.No.2262/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007