IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1894 of 2008()
1. PAPPACHAN @ RAJAN, S/O. GEORGE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE S.H.O.
For Petitioner :SRI.SALIM V.S.
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :13/05/2008
O R D E R
V. K.MOHANAN, J.
-------------------------------
CRL.M.C. No. 1894 of 2008
-------------------------------
Dated this the 13th May, 2008.
ORDER
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
L.P.No.66/2004 before the J.F.C.M, Adoor, 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 her previous non-
CRL.M.C.1894/08 -2- appearance.
With the above observation this application is disposed of .
V.K. MOHANAN, JUDGE.
kvm/-