IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 653 of 2009()
1. PRASANNAN, AGED 48 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 653 OF 2009
---------------------------------
Dated this the 13th day of February, 2009
O R D E R
This petition is field for a prayer to direct the learned
Judicial First Class Magistrate -II, Pathanamthitta to grant bail on
the day of surrender itself to scure the ends of justice. A perusal
of the petition would show that the offence is of the year 1985 is
pending as a long pending case from 1985 onwards and now after
a gap of about 23 years after the transfer to the L.P register, the
petitioner wants to surrender before the court and face the trial.
At least he has chosen to do it now. I do not want to say
anything further. The learned Judicial First Class Magistrate -II,
Pathanamthitta shall consider the bail application in case of
surrender or when brought arrested in L.P.2/1988 as
expeditiously as possible in accordance with law.
The Crl.M.C is disposed of accordingly.
M.N. KRISHNAN,JUDGE
vkm