IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2162 of 2010()
1. K.SHANTHA, AGED 32 YEARS,
... Petitioner
Vs
1. PREVENTIVE OFFICER,
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V. RAMKUMAR, J.
....................................................
Crl.M.C. No. 2162 of 2010
......................................................
Dated: 18th day of June, 2010
ORDER
Petitioner who is the accused in CR No. 17 of 2007 of Excise Range,
Nileswar for an offence punishable under Section 55 (a) of the Abkari Act, and
whose case is now pending before the C.P. No. 66 of 2010, seeks a direction to
the said Magistrate to release the petitioner on bail on the date of his 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 J.F.C.M. and seeks regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the petitioner to
surrender before the learned Magistrate and file an application for regular bail
within a period of two 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
any non-bailable warrants, bearing in mind the decision in Sukumari v. State of
Kerala – 2001 (1) KLT 22.
Dated this the 18th day of June, 2010.
/true copy/ Sd/-V. RAMKUMAR,
(JUDGE)
P.S. to Judge