High Court Kerala High Court

Refeek vs State Of Kerala Through on 7 April, 2008

Kerala High Court
Refeek vs State Of Kerala Through on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1859 of 2008()


1. REFEEK, S/O.SAINUDHEEN, PUZHAMKANDATH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/04/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1859 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 7th day of April, 2008

                                O R D E R

After detailed discussions at the Bar, the learned counsel

for the petitioner only prays that the petitioner may be permitted

to withdraw this petition and surrender before the learned

Magistrate in the pending committal proceedings, where

allegations are raised under Section 302 I.P.C. also. The

petitioner’s case is that the allegations do not reveal any offence

under Section 302 I.P.C. against him. The learned Prosecutor is

only seeking time to explain how the allegation can be said to be

justified.

2. The learned counsel for the petitioner, in these

circumstances, submits that to avoid further protraction of the

proceedings in the C.P. the petitioner may be permitted to

withdraw this petition without any fetter on his right to surrender

before the learned Magistrate and seek regular bail. I am

satisfied that the said request can be accepted.

B.A.No. 1859 of 2008
2

3. This petition is dismissed making it clear that the dismissal of

this petition will not in any way fetter the right of the petitioner to

surrender before the learned Magistrate and seek regular bail.

Needless to say the petitioner’s application for regular bail must be

considered by the learned Magistrate on merits, in accordance with law

and expeditiously, as already held in the decision in Alice George v.

Dy.S.P. (2003 (1) KLT 339).

(R. BASANT)
Judge

tm