High Court Kerala High Court

Anto C.A. vs State Of Kerala on 9 July, 2010

Kerala High Court
Anto C.A. vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2589 of 2010()


1. ANTO C.A., CHIRIYANKANDATH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/07/2010

 O R D E R
                     V. RAMKUMAR, J.
                     ============
                 Crl.M.C. No.2589 of 2010
                  ================
                Dated: 9th day of July, 2010

                           ORDER

The petitioner, who is the 9th accused in Crime

No.2/2007 of Palakkad Excise Range for an offence

punishable under Section 55(a) of the Abkari Act and whose

case is pending as C.P.No.66/2009 on the file of the C.J.M

Court, Palakkad, 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 C.J.M Court, Palakkad and seeks regular bail.

Crl.M.C. No.2589 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, he shall be released on bail on appropriate

conditions.

V. RAMKUMAR,
(JUDGE)
dmb