IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2100 of 2010()
1. SUNILKUMAR, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2100 of 2010
--------------------------------------
Dated this the 16th day of June, 2010
ORDER
Petitioner who is the accused in Crime No.434/2007
of Njarakkal Police Station for offences punishable under
Sections 279 & 304(A) I.P.C. and whose case is now
pending before the Judicial Magistrate of the First Class
Court-I, Fort Kochi as C.C.No.829/2007 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-I, Fort Kochi 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
two weeks from today. In case, the petitioner complies
Crl.M.C.No.2100/2010
: 2 :
with the above condition, his 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 him.
Dated this the 16th day of June, 2010.
V.RAMKUMAR, JUDGE
skj