High Court Kerala High Court

Ashiq vs State Of Kerala on 7 July, 2010

Kerala High Court
Ashiq vs State Of Kerala on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2523 of 2010()


1. ASHIQ, S/O.MOHAMMED KUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2010

 O R D E R
                      V. RAMKUMAR, J.
                    = = = = = = = = =
                 Crl.M.C. No.2523 of 2010
                  = = = = = = = = = = =
                Dated: 7th day of July, 2010

                           ORDER

Petitioner, who is the 9th accused in Crime No.116/2005

of Karunagappally Police Station for offences punishable

under Sections 120(b), 143, 147, 148, 452, 324, 323, 308,

206(ii) and 427 read with 149 IPC and 27 of the Arms Act,

whose case is now pending before the J.F.C.M Court,

Karunagappally as C.P. No.112/2008 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 Court, Karunagappally and seeks regular bail.

Crl.M.C. No.2523 of 2010
2

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, his bail application shall be considered and

disposed of on merits preferably on the same date on which

it is filed notwithstanding the pendency of any non-bailable

warrants against him.

Dated this the 7th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb