High Court Kerala High Court

Manykkuttan vs State Of Kerala on 23 March, 2009

Kerala High Court
Manykkuttan vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1095 of 2009()


1. MANYKKUTTAN, S/O.MANUEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :23/03/2009

 O R D E R
                       M.N. KRISHNAN, J
                      -----------------------
                 CRL.M.C.No. 1095 OF 2009
                 ---------------------------------
              Dated this the 23rd day of March, 2009

                             O R D E R

This petition is filed with a prayer to quash Annexure A

charge sheet or in the alternative to direct the Sessions Court,

Thiruvananthapuram to consider and dispose of the bail

applicable to be submitted by the petitioner at the time of his

surrender on the date of filing itself. I do not find any reason to

quash proceedings such now. So far as second prayer is

concerned, if the case is transferred to the Long Pending Register

and is pending there, I direct the learned Sessions Judge, in case

of surrender and moving a bail application by the petitioner,

consider the same as expeditiously as possible. If it is not in the

Long Pending Register let it be considered on the date of

surrender itself. At any rate, in order to enable the learned

Sessions Judge to pass orders expeditiously, let the surrender

and moving of the bail application shall be done in the early hours

of the working day.

M.N. KRISHNAN, JUDGE
vkm