IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 44 of 2008()
1. RADHA, D/O. JANAMMA,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.MANOJ P.KUNJACHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.44 of 2008
= = = = = = = = = = = = = =
Dated this the 4th day of January, 2008
ORDER
Petitioner, a lady, who is the sole accused in C.R.No.41 of
2006 of Thiruvananthapuram Excise Range for an offence
punishable under Section 8(2) of the Kerala Abkari Act and whose
case is pending before the J.F.C.M-II, Neyyatinkara as
C.P.No.101/2007 seeks a direction to the said Magistrate to
consider her bail application on the date of her surrender itself
before that Court.
2. Admittedly, the petitioner has been absconding before the
J.F.C.M-II, Neyyatinkara, where the said case is pending.
3. The circumstances under which 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.
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
Crl.M.C.No.44 of 2008
2
above condition, her bail application shall be considered and
disposed of on merits preferably on the same date, on which the
petition is filed after considering the explanation, if any, offered by
the petitioner for her previous non- appearance.
V. RAMKUMAR, JUDGE
sj