High Court Kerala High Court

Muhammed Kunhi vs State-Represented By The Public on 17 August, 2010

Kerala High Court
Muhammed Kunhi vs State-Represented By The Public on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3405 of 2010()


1. MUHAMMED KUNHI, S/O ARABI,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/08/2010

 O R D E R
                                  V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                             Crl.M.C. No.3405 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated:17.08.2010

                                       ORDER

Petitioner, who is the sole accused in C.C.No.678/2004 of
J.F.C.M, Kasaragod for an offence punishable under Section 498A
IPC and whose case is now numbered as L.P. No.132/2008 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 learned Magistrate and
seeks 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,
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 17th day of August, 2010
V. RAMKUMAR,
(JUDGE)
sj