IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1275 of 2008()
1. SREENIVASAN, KICHU BHAVANAM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SREEDUTT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.1275 of 2008
= = = = = = = = = = = = = =
Dated this the 18th day of March, 2008
ORDER
The Petitioner, who is the 2nd accused in C.P.No.112 of 2007 on
the file of the J.F.C.M, Kasaragod, for an offence punishable under
Section 55(g) of the Kerala Abkari Act, seeks a direction to the said
Magistrate to release the petitioner on bail on his appearance on
summons.
2. The petitioner would contend that he has received the
summons and he proposes to appear before the Magistrate on
29.03.08, to which date the case stands posted. The petitioner is
permitted to file an application for regular bail on or before the said
date.
Accordingly, this Criminal Miscellaneous Case is disposed of
directing the Magistrate to consider and dispose of the bail
application preferably on the same date on which it is filed, bearing in
mind the principles laid down in Sukumari v. State of Kerala
(2001 (1) KLT 22).
V. RAMKUMAR, JUDGE
sj