High Court Kerala High Court

Aneesh vs T.A.Velayudhan on 3 April, 2009

Kerala High Court
Aneesh vs T.A.Velayudhan on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1244 of 2009()


1. ANEESH S/O. BHASKARA KURUP,
                      ...  Petitioner

                        Vs



1. T.A.VELAYUDHAN S/O. MOOTHORAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/04/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 CRL.M.C. NO. 1244 OF 2009
             = = = = = = = = = = = = = = =
          Dated this the 3rd day of April, 2009.

                            O R D E R

This petition is filed with a prayer to quash the entire

proceedings in C.P.33/07 or in the alternative to issue a

direction to the Judicial First Class Magistrate-III, Kozhikode

to release the petitioner on bail in the even of his surrender.

After hearing the learned counsel for the petitioner I am

inclined to dispose of this petition with the following

directions. If the petitioner surrenders before Court and

moves an application for bail I direct the learned Magistrate

to consider the bail application on the date of surrender itself

and pass appropriate orders in accordance with law. In

order to enable the Magistrate to do so surrender as well as

filing of the bail application shall be done on the early hours

of the working day.

The Crl.M.C. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-