High Court Kerala High Court

K.S.Rema Devi vs State Of Kerala Represented By on 13 March, 2008

Kerala High Court
K.S.Rema Devi vs State Of Kerala Represented By on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1100 of 2008()


1. K.S.REMA DEVI, DEPUTY MANAGER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. N.V.RAJU,S/O. N.K.VASUEVN

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2008

 O R D E R
                         V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      Crl.M.C.No.1100 of 2008
                    = = = = = = = = = = = = = =
              Dated this the 13th day of March, 2008

                               ORDER

The Petitioner, who is the accused in C.C.No.121 of 2002 on the

file of the J.F.C.M-II (Mobile), Alappuzha for an offence punishable

under Section 138 of the Negotiable Instruments Act, 1881, seeks a

direction to the said Magistrate to release the petitioner on bail on the

date of /her surrender itself.

2. Admittedly non bailable warrants of arrest are pending

against the petitioner. The circumstances under which those non

bailable warrants of arrest came to be issued against the petitioner

are not discernible to this Court. It is only proper that the petitioner

surrenders before the learned Magistrate and seeks 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 three weeks

from today. In case the petitioner complies with the above condition,

her 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 her.

V. RAMKUMAR, JUDGE

sj