IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1104 of 2009()
1. BAIJU ANTONY, BRAHMAKULAM HOUSE,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP: BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1104 OF 2009
= = = = = = = = = = = = = = =
Dated this the 27th day of March, 2009.
O R D E R
This petition is filed with a prayer to direct the Chief
Judicial Magistrate Court, Kalpetta to release the petitioner
on bail on the event of his surrender before that Court in
L.P.47/08 in ST No.4367/99 to meet the ends of justice. The
petitioner herein had earlier moved an application as
Crl.M.C.3646/04 to quash the proceedings and this Court had
not permitted the same but had dismissed the same with the
observation that all the pleadings can be raised before the
trial Court. Anyhow the matter is now in the L.P. Register of
the Chief Judicial Magistrate Court, Kalpetta. In the event of
the petitioner surrendering before that Court and moves an
application for bail let the bail application be considered as
expeditiously as possible. In order to enable the Magistrate
to have an expeditious disposal let the surrender and as well
as filing of the bail application shall be done on the early
Crl.M.C. 1104 OF 2009
-:2:-
hours of the working day. The Court may also take note of
the nature of offences while considering the bail application.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-