IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2999 of 2008()
1. ABDUL NAZAR
... Petitioner
2. SAMAD @ AMMANI
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/08/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.2999 of 2008
= = = = = = = = = = = = = =
Dated this the 8th day of August, 2008
ORDER
The Petitioners, who are the 1st and 2nd accused in
Crime.No.688/07 of Kasaragod Police Station for offences punishable
under Sections 143,147,148,324,326 and 308 read with 149 IPC and
whose case is pending as C.P.No.94 of 2008 on the file of the Chief
Judicial Magistrate, Kasargod, seek a direction to the said Magistrate
to release the petitioners on bail on the date of their surrender itself.
2. Admittedly non bailable warrants of arrest are pending
against the petitioners. The circumstances under which those non
bailable warrants of arrest came to be issued against the petitioners
are not discernible to this Court. It is only proper that the petitioners
surrender before the learned Magistrate and seek regular bail.
Accordingly, this Criminal Miscellaneous Case is disposed of
permitting the petitioners to surrender before the learned Magistrate
and file an application for regular bail within a period of two weeks
from today. In case the petitioners comply with the above condition,
their bail application shall be considered and disposed of on merits
preferably on the same date on which it is filed notwithstanding the
pendency of non bailable warrants, if any, against them.
Dated this the 8th day of August, 2008 .
V. RAMKUMAR, JUDGE
sj