IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2523 of 2010()
1. ASHIQ, S/O.MOHAMMED KUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.2523 of 2010
= = = = = = = = = = =
Dated: 7th day of July, 2010
ORDER
Petitioner, who is the 9th accused in Crime No.116/2005
of Karunagappally Police Station for offences punishable
under Sections 120(b), 143, 147, 148, 452, 324, 323, 308,
206(ii) and 427 read with 149 IPC and 27 of the Arms Act,
whose case is now pending before the J.F.C.M Court,
Karunagappally as C.P. No.112/2008 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 J.F.C.M Court, Karunagappally and seeks regular bail.
Crl.M.C. No.2523 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, 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 against him.
Dated this the 7th day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb