IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2579 of 2007()
1. BABU, AGED 24 YEARS, S/O.PAVITHRAN,
... Petitioner
2. DHANITH, AGED 23 YEARS, S/O.SISUPALAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :10/08/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2579 of 2007
-------------------------------------
Dated this the 10th day of August, 2007
O R D E R
The short grievance of the petitioners is that though they have
been granted bail in Crime No.68 of 2007 of Munambam Police Station
registered, inter alia, under Section 308 I.P.C, they could not execute
the bonds before the case was committed by the learned Magistrate
to the Court of Session. That case ie. C.P.No.3-0 of 2007 was in the
meantime committed by the learned Magistrate making it impossible
for the petitioners to execute the bonds and claim release. The
petitioners now seek a direction from this Court that the learned
Magistrate may be directed to permit the petitioners to execute the
bonds in Crime No.68 of 2007 of Munambam Police Station
ie.C.P.No.30 of 2007 before the Judicial Magistrate of the First Class,
North Paravur.
2. Records are not placed before me. The learned counsel for
the petitioners laments that because of the petitioners’ inability to
execute the bonds, the petitioners are languishing in custody now. I
am satisfied that a direction can be issued to learned Judicial
Magistrate of the First Class, North Paravur that if the petitioners
Crl.M.C.No.2579 of 2007 2
have already been granted bail in Crime No.68 of 2007 of Munambam
Police Station, which has resulted in C.P.No.30 of 2007, they shall be
permitted to execute the bonds notwithstanding the fact that the case
has been committed to the Court of Session. The petitioners shall be
permitted to execute the bonds and they shall be released. The
matter shall be reported to the Court of Session.
Hand over a copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.2579 of 2007 3