High Court Kerala High Court

Shaji vs State Of Kerala Represented By on 18 June, 2010

Kerala High Court
Shaji vs State Of Kerala Represented By on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2179 of 2010()


1. SHAJI S/O MUTHAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                     V. RAMKUMAR, J.
                    = = = = = = = = =
                 Crl.M.C. No.2179 of 2010
                  = = = = = = = = = = =
              Dated: 18th day of June, 2010

                            ORDER

Petitioner, who is the 10th accused in C.P.No.63/2010 on

the file of the J.F.C.M Court, Karunagappally, for offences

punishable under Sections 143, 147, 148, 120(b), 447, 427,

332, 436 and 307 read with 149 IPC, 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 J.F.C.M.Court, Karunagappally and seeks regular bail.

Crl.M.C. No.2179 of 2010
2

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 18th day of June, 2010

V. RAMKUMAR,
(JUDGE)
dmb