IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1314 of 2009()
1. LAMBODHARAN ,S/O.RAGHAVAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :07/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1314 OF 2009
= = = = = = = = = = = = = = =
Dated this the 7th day of April, 2009.
O R D E R
This is an application for recalling the non-bailable
warrant issued in C.P.8/09 of Judicial First Class Magistrate
Court, Adoor and for a direction to the Magistrate to consider
the bail application on the date of surrender itself. I am
inclined to dispose of this petition as follows.
2. If the petitioner surrenders before Court and
moves an application for bail, I direct the learned Magistrate
to consider the bail application on the very same day itself
and pass appropriate orders in accordance with law after
giving notice to the Public Prosecutor. In order to enable the
Magistrate to do so surrender as well as filing of the bail
application shall be done on the early hours of the working
day.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-