High Court Kerala High Court

Sreejith K.V. vs State Of Kerala on 11 February, 2009

Kerala High Court
Sreejith K.V. vs State Of Kerala on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 638 of 2009()


1. SREEJITH K.V., AGED 25 YEARS,
                      ...  Petitioner
2. VINOD T.V., AGED 25 YEARS,
3. JAYESH T.V., AGED 23 YEARS,
4. DIGESH.P., AGED 21 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/02/2009

 O R D E R
                          M.N. KRISHNAN, J
                          -----------------------
                    CRL.M.C.No. 638 OF 2009
                   ---------------------------------
              Dated this the 11th day of February, 2009


                               O R D E R

This petition is filed to quash all further proceedings in Crime

No. 364/2008 of Chandera Police Station and in the alternate to

direct the court to consider the bail application on the same day. In

similar matters directions had been given to the concerned

Magistrate to consider the bail application on the date of filing itself.

Therefore this Crl.M.C is disposed of with a direction to

consider the bail application as and when it is moved with a further

direction to the petitioners herein to move a bail application

immediately after the working hours commence so that there will be

breathing time for the court as well as the prosecutor to get

instructions for disposal. The said application can be disposed of in

accordance with law.

M.N. KRISHNAN,JUDGE

vkm