IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1333 of 2007()
1. REMANI, D/O. SUKUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. M.C NO. 1333 OF 2007
=================================
Dated this the 27th day of April 2007
O R D E R
The petitioner, who is the accused in S.T.No. 605/2006 in the file
of Judicial First Class Magistrate’s Court-II, Varkala with respect to the
offence under Section 138 of the Negotiable Instruments Act, has
sought for a direction to the court below that there may not be an
order of pre-trial detention at the time of his appearance. It was
submitted that she could not appear before the court on account of a
wrong noting of the posting date.
2. In the circumstances, the petitioner is directed to surrender
before the court below within two weeks from today and file an
application for bail. Non bailable warrant is not to be executed in the
meantime. Pre-trial detention is not required. The court below shall
as far as possible dispose of the application for bail, to be filed on the
date of appearance of the petitioner itself.
The Crl. M.C is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV