IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4848 of 2008()
1. SHAREEF K.A.,
... Petitioner
2. HARIS C.A., S/O. ABDYULLA,
Vs
1. STATE OF KERALA, REP. BY INSPECTOR OF
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.M.C. NO.4848 OF 2008
===========================
Dated this the 15th day of December,2008
ORDER
Petitioners are the accused in Crime 728/2005
of Kasaragod Police Station. The offence alleged
against the petitioners is under section
143,147,148,324, 326 read with section 149 of IPC.
On the failure of the petitioners to appear, Chief
Judicial Magistrate, Kasaragod transferred the case
to the register of long pending cases and issued
non-bailable warrant against the petitioners. This
petition is filed under section 482 of the Code of
Criminal Procedure to direct the Chief Judicial
Magistrate to consider the bail application when
the petitioners appear before the Magistrate.
2. It is on the failure of the petitioners to
appear, non bailable warrant was issued and later
the case was transferred to the register of long
pending cases. If the petitioners appear before
the learned Chief Judicial Magistrate and files an
CRMC 4848/2008 2
application for bail, learned Chief Judicial
Magistrate has to consider the same on merit and
pass orders in accordance with law without delay.
Crl.M.C is disposed of.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006