IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 90 of 2008()
1. R. PALANI SAMY, S/O.RASAPPA GOUNDER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/01/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.90 of 2008
= = = = = = = = = = = = = =
Dated this the 9th day of January, 2008
ORDER
Petitioner, who is the accused in Crime No.252 of 2002
of Palakkad Town South Police Station for the offence punishable
under Section 420 IPC and whose case is pending before the
Chief Judicial Magistrate, Palakkad as C.C.No.134 of 2006 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 learned Magistrate and
seeks regular bail.
Accordingly, this Criminal Miscellaneous Case 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 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 not withstanding the pendency of any non bailable warrants, if
any, against him.
V. RAMKUMAR, JUDGE
sj