IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1453 of 2008()
1. SARADA GOPINATHA PAI, AGED 56 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. E.T. JOSEPH, S/O. THOMAS,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1453 of 2008
= = = = = = = = = = = = = =
Dated this the 3rd day of April, 2008
ORDER
Petitioner who is the accused in C.C. No. 494 of 2007 on the file
of the Chief Judicial Magistrate, Alappuzha for an offence punishable
under Section 138 of the Negotiable Instruments Act and whose case
was split up and transferred to the Long Pending Register as L.P.No.8
of 2008, seeks a direction to the Magistrate to consider her application
for regular bail on the date of her surrender itself after recalling the
non bailable warrants of arrest against her.
2. 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
trial court and seeks regular bail.
3. 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 she does so, she shall be released on bail.
V. RAMKUMAR, JUDGE.
rv