High Court Kerala High Court

Baiju Antony vs The Sub Inspector Of Police on 27 March, 2009

Kerala High Court
Baiju Antony vs The Sub Inspector Of Police on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1104 of 2009()


1. BAIJU ANTONY, BRAHMAKULAM HOUSE,
                      ...  Petitioner

                        Vs



1. THE 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 M.N.KRISHNAN

 Dated :27/03/2009

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 CRL.M.C. NO. 1104 OF 2009
            = = = = = = = = = = = = = = =
        Dated this the 27th day of March, 2009.

                           O R D E R

This petition is filed with a prayer to direct the Chief

Judicial Magistrate Court, Kalpetta to release the petitioner

on bail on the event of his surrender before that Court in

L.P.47/08 in ST No.4367/99 to meet the ends of justice. The

petitioner herein had earlier moved an application as

Crl.M.C.3646/04 to quash the proceedings and this Court had

not permitted the same but had dismissed the same with the

observation that all the pleadings can be raised before the

trial Court. Anyhow the matter is now in the L.P. Register of

the Chief Judicial Magistrate Court, Kalpetta. In the event of

the petitioner surrendering before that Court and moves an

application for bail let the bail application be considered as

expeditiously as possible. In order to enable the Magistrate

to have an expeditious disposal let the surrender and as well

as filing of the bail application shall be done on the early

Crl.M.C. 1104 OF 2009
-:2:-

hours of the working day. The Court may also take note of

the nature of offences while considering the bail application.

The Crl.M.C. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-