High Court Kerala High Court

Sanu vs State Of Kerala on 20 May, 2010

Kerala High Court
Sanu vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1706 of 2010()


1. SANU, AGED 28 YEARS, S/O.SALIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. RAJENDRAN, S/O.VISWAMBHARAN,

3. DEVI, AGED 27 YEARS, D/O.RAJENDRAN,

                For Petitioner  :SRI.M.DINESH

                For Respondent  :SRI.K.RAJESH KANNAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/05/2010

 O R D E R
                          V. RAMKUMAR, J.
                    ...........................................
                    Crl.M.C. No. 1706 of 2010
                  ...............................................
                           Dated: 20-5-2010

                                   ORDER

Petitioner who is the accused in Crime No. 97 of 2000 of

Kadakkavoor Police Station for an offence punishable under

Section 365 I.P.C. and whose case is now pending before the

J.F.C.M. I Varkala as L.P. No. 70 of 2003 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 surrender before the J.F.C.M.I, Varkala and

seek 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, he shall be released on bail on appropriate conditions.

Dated this the 20th day of May, 2010.

V. RAMKUMAR,
(JUDGE)
ani