IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 842 of 2008()
1. K.S.REMA DEVI, DEPUTY MANAGER
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. A.E.SYED KUNJU
For Petitioner :SRI.P.K.ABOOBACKER(EDAPPALLY)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/02/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 842 of 2008
= = = = = = = = = = = = = =
Dated this the 27th day of February, 2008
ORDER
Petitioner, who is the accused in C.C. No. 1236 of 2003 on
the file of the Judicial First Class Magistrate-I, Muvattupuzha for
an offence punishable under Sections 138 of the Negotiable
Instruments Act IPC, 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 petitioner to surrender before the learned
Magistrate and file an application for regular bail within a period
of one month 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.
rv