High Court Kerala High Court

Y.Santhosh vs State Of Kerala on 22 April, 2008

Kerala High Court
Y.Santhosh vs State Of Kerala on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1723 of 2008()


1. Y.SANTHOSH, S/O. YESUDAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.D.VIJAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/04/2008

 O R D E R
                         V. K.MOHANAN, J.
                        -------------------------------
                      Crl.M.C. No.1723 of 2008
                         -------------------------------
               Dated this the 22nd day of April, 2008.

                                 O R D E R

In this petition filed under Sec. 482 Cr.P.C. the petitioner prays

for a direction to the Magistrate to dispose of his application for

regular bail.

2. Consequent on the non-appearance of the petitioner in

S.C. No. 1857 of 2001 before the Additional District & Sessions Judge

(Adhoc-III), Thoiruvananthapuram non-bailable warrants of arrest are

pending against the petitioner. This court will be loathe to issue any

direction so as to nullify the process issued by a court of competent

jurisdiction. There is no reason why the petitioner should not

surrender before the Magistrate and seek regular bail. Accordingly,

if the petitioner surrenders before the Magistrate and files an

application for regular bail within two weeks from today, the same

shall be considered and disposed of preferably on the same day on

which it is filed after considering the explanation offered by the

petitioner for his previous non-appearance.

With the above observation this application is disposed of.

V.K.MOHANAN, JUDGE
rv