IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 720 of 2009()
1. THANCHACHAN @ THANKAN, S/O.PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERLA, REP. BY DIRECTOR GENERAL
... Respondent
2. SUB INSPECTOR OF POLICE, ADIMALY
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/02/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 720 OF 2009
= = = = = = = = = = = = = = =
Dated this the 19th day of February, 2009.
O R D E R
This petition is filed for a direction to the Judicial First
Class Magistrate, Adimaly to consider the bail application of
the petitioner filed on behalf of the petitioner on the date of
surrender and release the accused on bail on the same day.
The very prayer in the application shows what has been the
conduct of this person in a criminal proceedings. But I do
not want to elaborate on that. If the petitioner surrenders
and moves an application for bail, then I direct the Judicial
First Class Magistrate, Adimaly to consider the same as
expeditiously as possible.
The CRL.M.C. is disposed of accordingly.
Sd/-
M.N. KRISHNAN, JUDGE.
ul/-
[True copy]