IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1069 of 2007()
1. REBY CHERIYAN, AGED 31 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/08/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.1069 of 2007
-------------------------------------
Dated this the 21st day of August, 2008
ORDER
Petitioner had come to this Court complaining about issue
of non bailable warrants by the learned Magistrate to procure
his presence. The petitioner faced allegations, inter alia, under
Sections 427 and 332 I.P.C. All offences are bailable and this
Court, by order dated 02.04.07, issued interim directions in
favour of the petitioner. The petitioner appeared before the
learned Magistrate in pursuance of the interim directions. He
was enlarged on bail. Evidently the petitioner is not now
interested in seeking any further relief in this petition. A
contention was raised whether the court is justified in issuing a
warrant describing the same to be a non bailable warrant. But
though the matter has been posted on several occasions, no
further arguments have been advanced. I am satisfied, in these
circumstances, that the petitioner having already been enlarged
on bail as seen from the report of the learned Magistrate dated
09.04.07, no further directions are necessary in this Crl.M.C.
2. This Crl.M.C is accordingly dismissed.
(R.BASANT, JUDGE)
rtr/-