High Court Kerala High Court

Abdul Hameed vs State Of Kerala on 20 April, 2007

Kerala High Court
Abdul Hameed vs State Of Kerala on 20 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1237 of 2007()


1. ABDUL HAMEED, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/04/2007

 O R D E R
                              K.T.SANKARAN, J.

                      ----------------------------------

                         Crl.M.C. No. 1237 of 2007

                      ----------------------------------

                 Dated this the 20th day of April, 2007




                                    O R D E R

Petitioner is the 4th accused in Crime No.200/01 of the

Manjeswar Police Station, registered under Sections 143, 148, 341,

323, 324, 506 (1) read with 149 of the IPC. There were 10

accused persons in the case. The case against the petitioner was

split up as LP case 137/2006. The case against other accused was

proceeded with in CC No. 01/2002 and all of them were acquitted.

The case against the petitioner is refiled as CC No. 587/2006. It is

stated in the memorandum of Crl.MC that the case was settled

between the parties even earlier and all the accused were acquitted

in view of this settlement of the case. It is stated that the

petitioner was employed elsewhere. Non-bailable warrant is issued

against the petitioner now.

2. In the facts and circumstances of the case, there will be

a direction to the Chief Judicial Magistrate, Kasaragod to consider

the Bail Application, if any, submitted by the petitioner on his

surrender before that Court and to dispose of such bail application

Crl.M.C. 1237/2007

-Page numbers-

on the same date on which it is filed. The learned Chief Judicial

Magistrate shall take note of the acquittal of the other accused and

dispose of the application accordingly.

This Crl.M.C. is disposed of as above.

(K.T.SANKARAN, JUDGE)

jg