High Court Kerala High Court

Shylock vs State Of Kerala on 18 June, 2010

Kerala High Court
Shylock vs State Of Kerala on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2174 of 2010()


1. SHYLOCK, S/O.MOIDEEN KUNJU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                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.2174 of 2010
               --------------------------------------
           Dated this the 18th day of June, 2010

                             ORDER

The petitioner, who is the accused in Crime

No.248/2006 of Chavakkad Police Station for offences

punishable under Sections 143, 147, 148, 448, 427, 294(b)

& 506(ii) read with Section 149 I.P.C. and whose case is

pending as C.C.No.527/2007 on the file of the J.F.C.M.

Court, Chavakkad, 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., Chavakkad 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.2174/2010
: 2 :

two weeks from today. In case, the petitioner complies

with the above condition, he shall be released on bail on

appropriate conditions.

V.RAMKUMAR, JUDGE

skj