IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1569 of 2010()
1. SURESH, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.ABDUL JALEEL.A
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :30/04/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
Crl.M.C.No.1569 of 2010
---------------------------------------
Dated this 30th day of April, 2010
ORDER
Petitioner is accused in C.C.No.305 of 2008 of the court of
learned Chief Judicial Magistrate, Ernakulam for offences
punishable under sections 143, 147, 148, 332, 283 r/w 149 of the
Indian Penal Code and section 3(2)(C) of the PDPP Act. Petitioner
was granted bail on 07-07-2006 but subject to the conditions
including that he will deposit Rs.10,000/- in the court below.
Petitioner executed the bond but did not deposit the amount. He
states that since he was at Calcutta he could not deposit the
amount. Since the bail conditions were not complied learned Chief
Judicial Magistrate canceled the bail. Now the prayer of petitioner
is that direction may be given to the learned Chief Judicial
Magistrate, Ernakulam to dispose of the application for bail he will
be preferring on the same day it is preferred.
2. The request cannot be entertained in the light of the
decision of this court in Martin Vs. State of Kerala (2004(2)
KLT 1037). However considering the facts and circumstances I
direct the learned Chief Judicial Magistrate, Ernakulam to dispose
Crl.M.C.No.1569 of 2010
: 2 :
of the application for bail if any preferred by the petitioner as
expeditiously as possible.
With the above directions this petition is dismissed.
(THOMAS P JOSEPH, JUDGE)
Sbna/-