IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2768 of 2010()
1. DILEEP,S/O.SURENDRAN,DILEEP SADANAM,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/07/2010
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Crl.M.C. No. 2768 of 2010
-----------------------------------------------
Dated: 20th day of July, 2010
ORDER
Petitioner who is the accused in Crime No. 411 of 2005 of
Pooyappally Police Station for an offence punishable under
Sections 8(1) and (2) of the Abkari Act and whose case is now
pending before the Addl. Sessions Court (Abkari Cases),
Kottarakkara as S.C. No. 673 of 2007, seeks a direction to the
said Court 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 learned Judge and seeks
regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the learned Judge and files an
application for regular bail within a period of two weeks from
today. In case, the petitioner complies 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 20th day of July, 2010.
V. RAMKUMAR, (JUDGE) ani/