High Court Kerala High Court

G.Michael vs State Of Kerala on 25 June, 2010

Kerala High Court
G.Michael vs State Of Kerala on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2325 of 2010()



1. G.MICHAEL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.KEERTHI SOLOMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/06/2010

 O R D E R
                                  V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                             Crl.M.C. No.2325 of 2010
                          = = = = = = = = = = = = = = =
                                  Dated: 25.06.2010

                                       ORDER

Petitioner, who is the accused in Crime No.613/2010.
of Sasthamkotta Police Station for an offence punishable under
Section153A IPC and whose case is now pending before the
J.F.C.M, Sasthamkotta 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 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 25th day of June, 2010
V. RAMKUMAR,
(JUDGE)
sj