IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1237 of 2007()
1. ABDUL HAMEED, AGED 29 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.M.HABEEB
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/04/2007
O R D E R
K.T.SANKARAN, J.
----------------------------------
Crl.M.C. No. 1237 of 2007
----------------------------------
Dated this the 20th day of April, 2007
O R D E R
Petitioner is the 4th accused in Crime No.200/01 of the
Manjeswar Police Station, registered under Sections 143, 148, 341,
323, 324, 506 (1) read with 149 of the IPC. There were 10
accused persons in the case. The case against the petitioner was
split up as LP case 137/2006. The case against other accused was
proceeded with in CC No. 01/2002 and all of them were acquitted.
The case against the petitioner is refiled as CC No. 587/2006. It is
stated in the memorandum of Crl.MC that the case was settled
between the parties even earlier and all the accused were acquitted
in view of this settlement of the case. It is stated that the
petitioner was employed elsewhere. Non-bailable warrant is issued
against the petitioner now.
2. In the facts and circumstances of the case, there will be
a direction to the Chief Judicial Magistrate, Kasaragod to consider
the Bail Application, if any, submitted by the petitioner on his
surrender before that Court and to dispose of such bail application
Crl.M.C. 1237/2007
-Page numbers-
on the same date on which it is filed. The learned Chief Judicial
Magistrate shall take note of the acquittal of the other accused and
dispose of the application accordingly.
This Crl.M.C. is disposed of as above.
(K.T.SANKARAN, JUDGE)
jg