IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 269 of 2010()
1. DILEEP, S/O. BALAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/01/2010
O R D E R
P.BHAVADASAN, J.
————————————-
Cr. MC No.269 of 2010
————————————-
Dated 28th January 2010
Order
This is a petition, filed under S.482 of the Code of
Criminal Procedure, seeking a direction to the JFCM,
Chalakkudy to consider the bail application moved by
the petitioner in LPR No.34/09 in CP No.244/07 on the
date of filing of the application itself.
2. The petitioner is the accused in CP No.244/07
for having committed the offence punishable under S.55
(g) of the Abkari Act. He submits, the allegations
raised against him are false and he is totally innocent.
He was granted bail. Subsequently, he jumped the bail
and warrant was issued against him. The LP register
would show that the petitioner had left for Libya in
connection with an employment and he returned only in
January 2010.
Crl.MC. No.269/10 2
3. Whatever that be, since a warrant has been
issued against the petitioner, it is only appropriate that
the petitioner approaches the Court below and
appraise it of the true facts. There is no reason for this
Court to believe that the Court below will not consider
his application. Accordingly, it is ordered that if the
petitioner appears and moves an application for bail
before the Court below with notice to the Public
Prosecutor, the learned Magistrate shall endeavour to
consider the said application on the very same day of
filing the application. With this direction, this petition is
disposed of.
P.BHAVADASAN, JUDGE
sta
Crl.MC. No.269/10 3
Crl.MC. No.269/10 4