High Court Kerala High Court

Muhammed Abdul Razak vs The State Of Kerala on 27 January, 2010

Kerala High Court
Muhammed Abdul Razak vs The State Of Kerala on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 265 of 2010()


1. MUHAMMED ABDUL RAZAK, S/O. KASIM,
                      ...  Petitioner
2. MUNEERA, D/O. MUHAMMED,

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/01/2010

 O R D E R
                           P.BHAVADASAN, J.
                           ---------------------------
                       Crl.M.C No.265 OF 2010
                        --------------------------------
             Dated this the 27th day of January 2010
              -----------------------------------------------------

                                   ORDER

This is a petition filed under Section 482 of the Code

of Criminal Procedure seeking to have non-bailable warrants

issued by the Judicial First Class Magistrate Court IV recalled.

2. Petitioners are accused in C.C No.335/2008 on the

file of the Judicial First Class Magistrate Court IV, Kozhikode.

Offence alleged against the petitioners are punishable under

Section 406, 417, 420, 506(ii) r/w Section 34 I.P.C.

3. The allegation was that they obtained money

promising to procure visa for the defacto-complainant and then

defaulted later on. It is stated that initially a complaint was filed

before the court. It was sent for investigation under Section

under Section 156(3) Cr.P.C(3) of the Code of Criminal

Procedure. After investigation it was referred to the court to

file. The protest was filed by the defacto-complainant on which

cognizance was taken.

4. Petitioners on getting summons appeared before

the court through counsel initially. They were granted bail.


Later, they could not appear before the                      court as the 1st

Crl.M.C No.265 OF 2010            Page numbers


petitioner has to go abroad . There was no wilful latches on their

part in appearing before the court in subsequent dates.

Petitioner has pointed out that they want to cooperate with the

court. So it is prayed that the non-bailable warrants issued may

be recalled.

5. Even though it is not proper for this court to recall

the warrant, considering the facts of the case that the petitioner

had initially appeared before the court and there is no any wilful

default on their part, they should be given an opportunity to

surrender before the court and move necessary applications.

Therefore, the petitioner is given a weeks time to appear before

the court. Until then, the warrant shall be keep in abeyance.

Sd/-

P.BHAVADASAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv