IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1161 of 2009()
1. BAIJU S/O. SUGUNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. KRISHNA KUMARI,
3. SHINE,
4. ANEESH,
For Petitioner :SRI.C.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.1161 OF 2009
=====================
Dated this the 27th day of March 2009
ORDER
This petition is filed for a direction to the Judicial I Class Magistrate
Court-II, Kollam to consider the bail application to be filed on the date of
surrender itself and also to consider and dispose of the compounding
petition on the date of filing itself and acquit the petitioner. The petitioner
is the 5th accused in Crime No.75/2002 for offences punishable under
Sections 143, 147, 148, 452, 323, 354, 324 r/w Section 149 I.P.C. In case
the petitioner surrenders before court and moves an application for bail, the
court below shall consider the bail application as expeditiously as possible.
In order to enable the Magistrate to have an expeditious disposal, the filing
of the bail application as well as the surrender shall be done in the early
hours of a working day. The court shall also take into consideration the
factum that the matter is likely to be settled between the parties while
CRL MC 1161/2009 -:2:-
considering the application for bail.
Crl.M.C. is disposed of accordingly.
M.N.KRISHNAN, JUDGE
Cdp/-