High Court Kerala High Court

P.K.Aboobacker vs T.Muhammed on 7 April, 2008

Kerala High Court
P.K.Aboobacker vs T.Muhammed on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1418 of 2008()


1. P.K.ABOOBACKER, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. T.MUHAMMED, S/O.ABDULLAH, AGED 60 YEARS,
                       ...       Respondent

2. THE STATE OF KERALA REP BY PUBLIC

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/04/2008

 O R D E R
                        V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      Crl.M.C.No. 1418 of 2008
                   = = = = = = = = = = = = = =
                Dated this the 7th day of April, 2008

                                 ORDER

Petitioner, who is the accused in S.T. No. 520 of 2007 on the file

of the Judicial First Class Magistrate-I, Thamarassery for an offence

punishable under Section 138 of the Negotiable Instruments Act, seeks

a direction to the said Magistrate to release the petitioner on bail on

the date of his 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 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 the petitioner complies with the above condition,

he shall be released on bail on appropriate conditions.

V. RAMKUMAR, JUDGE.

rv