IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3041 of 2010()
1. KUNHIKOYA,S/O.ATTAKOYA,BELLA KADAPURAM,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C.No.3041 of 2010
= = = = = = = = = = =
Dated: 30th day of July , 2010
ORDER
Petitioner, who is the accused in L.P.No.14/2010 arising
out of C.C.No.461/2007 on the file of the J.F.C.M Court-II,
Hosdurg for offences punishable under Sections 411 and 379
IPC, 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 J.F.C.M Court-II, Hosdurg and seeks regular bail.
Crl.M.C.No.3041 of 2010
2
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 30th day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb