IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1756 of 2010()
1. RADHAKRISHNAN
... Petitioner
Vs
1. M/S.TRANSWORLD HIRE PURCHASE INDIA LTD.
... Respondent
For Petitioner :SRI.M.V.BIPIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/05/2010
O R D E R
V. RAMKUMAR, J.
.......................................
Crl.M.C. No. 1756 of 2010
......................................
Dated: 21st day of May, 2010
ORDER
Petitioner who is the accused in S.T. No. 102 of 2003 on the
file of the Chief Judicial Magistrate, Kollam for offences
punishable under Sections 138 and 142 of the Negotiable
Instruments Act, 1881, and whose case is now pending before the
same Court as L.P. No. 134 of 2006 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 Chief Judicial Magistrate
and seeks regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the learned Chief Judicial
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, his bail application shall be considered and
disposed of on merits preferably on the same date on which it is
filed notwithstanding the pendency of any non-bailable warrants
against him.
Dated this the 21st day of May, 2010
Sd/-V. RAMKUMAR,
(JUDGE)
ani /true copy/
P.S.to Judge