High Court Kerala High Court

Madambillath Kasim vs State Of Kerala To Be Represented … on 6 February, 2008

Kerala High Court
Madambillath Kasim vs State Of Kerala To Be Represented … on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 546 of 2008()


1. MADAMBILLATH KASIM, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/02/2008

 O R D E R
                               V. RAMKUMAR, J.

                         = = = = = = = = = = = = =

                             Crl.M.C.No. 546 of 2008

                        = = = = = = = = = = = = = =

                 Dated this the 6th day of February, 2008


                                         ORDER

Petitioner, who is the 1st accused in Crime No. 34 of 1997 of

Peringome Police Station for an offence punishable under Section 20

r/w Section 27 of the Arms Act and whose case was split up and

transferred to the Long Pending Register as L.P.No.58 of 2007 before

the J.F.C.M-I, Payyannur, seeks a direction to the Magistrate to

consider his application for regular bail on the date of his surrender

itself after recalling the non bailable warrants of arrest against him.

2. 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

trial court and seeks regular bail.

3. 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 two weeks

from today. In case he does so, his bail application shall be considered

and disposed of by the learned Magistrate, on merits, preferably on the

same date on which the petition is filed after considering the

explanation offered by the petitioner for his previous non-appearance.

V. RAMKUMAR, JUDGE.

rv

Crl.M.C.No. 41 of 2008

2