IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1901 of 2008()
1. MUHAMMAD DILEEP, PUTHUPARAMBU VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. JUBAIRATH BEEGAM @ SEENA,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/05/2008
O R D E R
V. K.MOHANAN, J.
------------------------------------------------
Crl.M.C. No. 1901 of 2008
------------------------------------------------
Dated this the 16th May, 2008.
O R D E R
In this petition filed under Sec. 482 Cr.P.C. the petitioner prays
for a direction to the Magistrate to dispose of his application for regular
bail.
2. Consequent on the non-appearance of the petitioner in
C.C733/2005/L.PNo.4/2008 before the J.F.C.M, Thiruvalla, non-bailable
warrants of arrest are pending against the petitioner. This court will
be loathe to issue any direction so as to nullify the process issued by
a court of competent jurisdiction. There is no reason why the
petitioner should not surrender before the Magistrate and seek regular
bail,especially, when there is no need for pre trial detention.
Accordingly, if the petitioner surrenders before the Magistrate and files
an application for regular bail within two weeks from today, the same
shall be considered and disposed of preferably on the same day on
which it is filed after considering the explanation offered by the
petitioner for his previous non-appearance.
With the above observation this application is disposed of .
kvm/- V.K. MOHANAN, JUDGE. kvm/- kvm/-