High Court Kerala High Court

T.Asokan vs Sub Inspector Of Police on 25 November, 2008

Kerala High Court
T.Asokan vs Sub Inspector Of Police on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4539 of 2008()


1. T.ASOKAN, THACHAMBALATH,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/11/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
             Crl.M.C.No.4539,4543 & 4547 of 2008
                   ----------------------------------------
           Dated this the 25th day of November 2008

                              O R D E R

The common petitioner in these Crl.M.Cs has warrants of

arrests issued by the learned Magistrate chasing him. He had

come to this court earlier and by common order dated 23/7/2008

directions were issued that the learned Magistrate must consider

his applications for bail on merits, in accordance with law and

expeditiously as already directed in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339]. The petitioner

has not appeared before the learned Magistrate so far. The

cases now stand posted to 26/11/2008 and 06/01/2009. The

petitioner now wants to surrender and seek bail in all the cases.

2. I am of the opinion that the order already issued vide

common order dated 23/7/2008 covers the situation even now

and it is not necessary to issue any further directions. The

petitioner can surrender and seek regular bail.

3. With the above observations, these Crl.M.Cs are

dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008