IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2765 of 2010()
1. DILEEP, S/O. SURENDRAN, DILEEP SADANAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/07/2010
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Crl.M.C. No. 2765 of 2010
-----------------------------------------------
Dated: 20th day of July, 2010
ORDER
Petitioner who is the accused in Crime No. 204 of 2008
of Pooyappally Police Station for offences punishable under
Section 12 read with Secs. 20 and 21 of the Kerala River Bank
Protection and Prevention of Sand Mining Act and whose case
is now pending before the J.F.C.M. II, Kottarakkara as C.C. No.
984 of 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 learned
Magistrate and seeks regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the learned Magistrate and files
an application for regular bail within a period of two weeks
from today. In case, the petitioner complies with the above
Crl.M.C. No. 2765 of 2010 -:2:-
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 20th day of July, 2010.
Sd/- V. RAMKUMAR, (JUDGE)
ani/
/true copy/
P.S. to Judge