IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2076 of 2010()
1. ABDUL MAJEED
... Petitioner
Vs
1. THE STATION HOUSE OFFICER
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2076 of 2010
--------------------------------------
Dated this the 14th day of June, 2010
ORDER
The petitioner, who is the first accused in Crime
No.509/2008 of Bekal Police Station for offences punishable
under Sections 498(A) & 323 read with Section 34 I.P.C. and
whose case is pending as C.C. No.76/2009 on the file of the
J.F.C.M-II, Hosdurg 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 J.F.C.M-II, Hosdurg and
seeks regular bail.
Accordingly, this Crl.M.C. 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,
he shall be released on bail on appropriate conditions.
V.RAMKUMAR, JUDGE
skj