IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5091 of 2010()
1. HARIKRISHNAN.V., S/O.VIJAYABHANU NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No.5091 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 3rd day of September, 2010
O R D E R
Petitioner, who is the 1st accused in Crime No.534/2002 of
Trichur East Police Station and now pending before the First
Additional Assistant Sessions Court, Trichur as S.C.No.253/2010
for offences punishable under Sections 143, 147, 148, 188, 332
and 308 read with 149 IPC, seeks his enlargement on bail.
According to the petitioner, he was constrained to go abroad on
account of his employment and that was why the case against
him was split up from S.C.No.64/2006.
2. Admittedly, non-bailable warrants of arrest are
pending against the petitioner. The acquittal of the co-accused in
the case does not have any relevance before this Court in the
light of Moosa v. Sub Inspector of Police 2006(1) KLT 552.
The petitioner may surrender before the trial court and file an
application for regular bail within two weeks from today. In case
he complies with the said condition his application for regular bail
shall be considered and disposed of on merits preferably on the
same date on which it is filed, notwithstanding the warrants if
any, pending against the petitioner.
V.RAMKUMAR, JUDGE.
dmb