IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 885 of 2010()
1. AFSAL, S/O.KUNHABDULLA, AGED 26 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.885 of 2010
= = = = = = = = = = =
Dated: 3rd day of June, 2010
ORDER
Petitioner, who is the accused in Crime No. 196/2003 of
Nadapuram Police Station for an offence punishable under
Section 55(a) of the Abkari Act and whose case is now
pending before the Special Court for NDPS Cases, Vadakara
as S.C No. 531/2007, seeks a direction to the said Court 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 Special Court for NDPS Cases, Vadakara and seeks
regular bail.
Crl.M.C. No.885 of 2010
2
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the Court below 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, if any, against him and after considering the
explanation offered by the petitioner for his previous non-
appearance and also after considering the fact that the co-
accused in the case have been acquitted after trial.
Dated this the 3rd day of June, 2010
V. RAMKUMAR,
(JUDGE)
dmb