IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1528 of 2008()
1. FAISAL, S/O.MOIDEEN, SAMEERA MANZIL
... Petitioner
2. MOIDU, S/O.AMMANATH
3. SALEEM, S/O.ALLI MUHAMMED (KUNJAMMAD)
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.B.JAYASURYA
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/04/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1528 of 2008
= = = = = = = = = = = = = =
Dated this the 7th day of April , 2008
ORDER
The Petitioners, who are the accused 4 and 5 in Crime
No.97 of 2008 of Hosdurg Police Station for offences
punishable under Sections 143,147,148,452,153(A)
read with sEction 149 of the Indian Penal Code, seeks a direction
to the said Magistrate to release the petitioner on bail on the
date of their surrender itself.
2. Admittedly non bailable warrants of arrest are
pending against the petitioners. The circumstances under which
those non bailable warrants of arrest came to be issued against
the petitioners are not discernible to this Court. It is only proper
that the petitioners surrender before the learned Magistrate and
seek regular bail.
Accordingly, this Criminal Miscellaneous Case is disposed of
permitting the petitioners to surrender before the learned
Magistrate and file an application for regular bail within a period
of two weeks from today. In case the petitioners comply with the
above condition, their bail application shall be considered and
disposed of on merits preferably on the same date on which it is
filed notwithstanding the pendency of non bailable warrants, if any,
against them.
V. RAMKUMAR, JUDGE
ks