High Court Kerala High Court

Remesan Aged 50 Years vs State Of Kerala on 3 June, 2010

Kerala High Court
Remesan Aged 50 Years vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1929 of 2010()


1. REMESAN AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/06/2010

 O R D E R
                      V.RAMKUMAR, J.
                -------------------------------------
                Crl.M.C.No.1929 of 2010
               --------------------------------------
            Dated this the 3rd day of June, 2010

                             ORDER

Petitioner who is the accused in Crime No.223/2008

of Chavara Police Station for offences punishable under

Sections 143, 147, 148, 332, 336, 427, 447, 120(b) & 307

read with Section 149 I.P.C. and whose case is now

pending before the Judicial Magistrate of the First Class,

Karunagappally as C.P. No.63/2010 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. 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

Crl.M.C.No.1929/2010
: 2 :

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 3rd day of June, 2010

V.RAMKUMAR, JUDGE

skj