High Court Kerala High Court

P.A.Sadiq vs State Of Kerala on 19 October, 2006

Kerala High Court
P.A.Sadiq vs State Of Kerala on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6241 of 2006()


1. P.A.SADIQ, S/O.LATE SHAMSUDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :19/10/2006

 O R D E R
                              J.M.JAMES, J.

                              --------------

                            B.A. 6241/2006

                            ------------------

        DATED THIS THE 19TH DAY OF OCTOBER, 2006




                                O R D E R

The petitioner is before this Court praying to avert

an arrest, consequent of the issuance of non bailable warrant,

by the Judicial Magistrate of First Class, Mavelikkara, in

C.C.No.188/2004, as he is facing the trial for the offence

punishable under Sections 4 and 6(2) of the Dowry Prohibition

Act. Non bailable warrant was issued as the petitioner, the first

accused, was absent. Hence this application.

2. After hearing both sides and considering the

submissions made by both sides, I direct the petitioner to

surrender before the Judicial Magistrate of First Class,

Mavelikkara, on 26.10.2006 at 11.00 a.m.

3. The learned Magistrate shall hear both sides and

pass appropriate orders on merit, on the same day itself.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs