High Court Kerala High Court

Sunil Mendez vs State Of Kerala on 30 December, 2009

Kerala High Court
Sunil Mendez vs State Of Kerala on 30 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4225 of 2009()


1. SUNIL MENDEZ, S/O. VALLADAN ANTONY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/12/2009

 O R D E R
                         P.Q. BARKATH ALI, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                       Crl.M.C. No. 4225 OF 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 30th day of December, 2009

                               O R D E R

Petitioner is the 7th accused in Crime No.86/2003 of

Pallithottam Police Station in Kollam District. The case is now

pending as SC No.1189/07 before the Additional Sessions Court

Adhoc-III, Kollam. The allegation against the accused persons in

that case is that they committed offences punishable under

Sections 143, 147, 148, 149, 332, 333, r/w Section 308 IPC

alleging that on 25.12.03 at 9 p.m., they attacked the police

personnel. Now the case is committed to Sessions Court and is

pending there.

2. It is alleged in the petition that warrant is pending

against him and that if surrendered before the Sessions Court, he

apprehends that he may be remanded to judicial custody and

that therefore the Sessions Court may be directed to consider his

bail application on the date of surrender itself.

3. Heard learned counsel for the petitioner and the learned

Public Prosecutor. I feel that in the interest of justice the petition

Crl.M.C. No.4225 of 2009
-:2:-

can be allowed.

In the result, the petition is allowed. The petitioner shall

surrender before the Sessions Court on or before 15.01.2010. If

the petitioner moves the Bail Application, the learned Sessions

Judge shall consider his Bail Application, on the date of surrender

itself and pass appropriate orders.

P.Q. BARKATH ALI, JUDGE

ttb