High Court Kerala High Court

P.Govindaraj vs The State Of Kerala on 31 January, 2008

Kerala High Court
P.Govindaraj vs The State Of Kerala on 31 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 327 of 2008()


1. P.GOVINDARAJ, S/O. RAMAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2008

 O R D E R
                            V. RAMKUMAR, J.

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

                          Crl.M.C.No. 327 of 2008

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

               Dated this the  31st day of January, 2008


                                     ORDER

Petitioner who is the 1st accused in C.C. No. 410 of 2002 on

the file of the Judicial First Class Magistrate-IV, Kozhikode for

offences punishable under Sections 323, 324, 452, 506(II) IPC and

whose case was split up and transferred to the Long Pending

Register as L.P.No.132 of 2007 before the J.F.C.M-IV, Kozhikode,

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