High Court Kerala High Court

Margaret Franco vs State Of Kerala on 21 February, 2010

Kerala High Court
Margaret Franco vs State Of Kerala on 21 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2826 of 2010()


1. MARGARET FRANCO, W/O.FRANCO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE EXCISE INSPECTOR,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/02/2010

 O R D E R
                                    V. RAMKUMAR, J.
                            = = = = = = = = = = = = = =
                                Crl.M.C.No.2826 of 2010
                            = = = = = = = = = = = = = = =
                                    Dated: 21.02.2010

                                         ORDER

Petitioner, who is the 5th accused in Crime No.85/98 of
Kollam Excise Range for offences punishable under Sections 55(a)
and (i) of the Abkari Act and whose case is now pending before
the J.F.C.M-I, Kollam as C.P. No.15/2008 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 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 against her.

Dated this the 21st day of July, 2010
V. RAMKUMAR,
(JUDGE)
sj