IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1226 of 2008()
1. K. SOMAN
... Petitioner
Vs
1. SHRIRAM INVESTMENTS
... Respondent
For Petitioner :SRI.BRIJESH MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.M.C. No. 1226 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 19-03-2008
ORDER
Petitioners who are the accused in C.C. No. 1944 of 2006 on the
file of the Judl. First Class Magistrate Court-II, Kollam for offences
punishable under Sections 418, 420 and 406 read with Sec. 34 I.P.C.
seek a direction to the said Magistrate to release the petitioners on
bail on the date of their surrender itself.
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 J.F.C.M. and seek regular bail.
Accordingly, this Crl.M.C. 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 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 any non-bailable
warrants, if any, against them and after considering the explanation
offered by the petitioners for their previous non-appearance.
V. RAMKUMAR,
(JUDGE)
ani
ani.