IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1244 of 2009()
1. ANEESH S/O. BHASKARA KURUP,
... Petitioner
Vs
1. T.A.VELAYUDHAN S/O. MOOTHORAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1244 OF 2009
= = = = = = = = = = = = = = =
Dated this the 3rd day of April, 2009.
O R D E R
This petition is filed with a prayer to quash the entire
proceedings in C.P.33/07 or in the alternative to issue a
direction to the Judicial First Class Magistrate-III, Kozhikode
to release the petitioner on bail in the even of his surrender.
After hearing the learned counsel for the petitioner I am
inclined to dispose of this petition with the following
directions. If the petitioner surrenders before Court and
moves an application for bail I direct the learned Magistrate
to consider the bail application on the date of surrender itself
and pass appropriate orders in accordance with law. In
order to enable the Magistrate to do so surrender as well as
filing of the bail application shall be done on the early hours
of the working day.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-