IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2332 of 2010()
1. JOMY K.THOMAS, S/O.THOMAS,
... Petitioner
2. STEPHEN, S/O.THOMAS, AGED 37 YEARS,
3. MURUKESAN, S/O.THANKAPPAN,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = == = = = ==
Crl.M.C. No.2332 of 2010
= = == = = = = = == = = == =
Dated:29.06.2010
ORDER
Petitioners, who are accused Nos.1 to 3 in Crime No.63/2008 of
Velloore Police Station for offences punishable under Sections 366
and 376 read with 34 IPC and whose case is now pending before
the J.F.C.M, Vaikom as C.P. No.48/2009 seek a direction to the said
Magistrate to release the petitioners on bail on the date of their
surrender itself.
2. Admittedly, non-bailable warrants of arrest are pending
against the petitioners. The circumstances under which those non-
bailable warrants of arrest came to be issued against the petitioners
are not discernible to this Court. It is only proper that the petitioners
surrender before the learned Magistrate and seek regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the
petitioners to surrender before the learned Magistrate and file an
application for regular bail within a period of two weeks from today.
In case, the petitioners comply with the above condition, their 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 them.
Dated this the 29th day of June, 2010
V. RAMKUMAR,
(JUDGE)
sj