IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3431 of 2010()
1. SUHDEER, AGED 27,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.3431 of 2010
= = = = = = = = = = = = = = =
Dated: 17.08.2010
ORDER
Petitioner, who is the accused in Crime No.169/2007 of
Kottiyam Police Station for offences punishable under Sections
143, 144, 147, 148, 324 and 307 read with 149 IPC and whose
case is now pending before the J.F.C.M -II, Kollam as C.P.
No.60/2008 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 learned Magistrate and
seeks regular bail.
Accordingly, this Crl.M.C. 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, 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 17th day of August, 2010
V. RAMKUMAR,
(JUDGE)
sj