High Court Kerala High Court

Jazar @ Mohammed Rafeek vs State on 17 June, 2010

Kerala High Court
Jazar @ Mohammed Rafeek vs State on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2131 of 2010()


1. JAZAR @ MOHAMMED RAFEEK,
                      ...  Petitioner
2. MUNEER, S/O.MOHAMMDALI,
3. AMEER, S/O.ABDUL RAHMAN, AGED 25 YEARS,

                        Vs



1. STATE, REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/06/2010

 O R D E R
                                 V. RAMKUMAR, J.
                          = = = = = = = = == = = = ==
                            Crl.M.C. No.2131 of 2010
                          = = == = = = = = == = = == =
                                 Dated: 17.06.2010

                                      ORDER

Petitioners, who are accused Nos.1 to 3 and in Crime No.639 of
2005 of Mathilakam Police Station for offences punishable under
Sections 341,323,324,308,120(B) and 109 read with 34 IPC and
Section 27 of the Arms Act and whose case is now pending before the
J.F.C.M, Kodungallur as L.P. No.136/2007 seek a direction to the
said Magistrate to release the petitioners 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 J.F.C.M, and seek regular bail.

Accordingly, this Crl.M.C. 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
any non-bailable warrants against them.

Dated this the 17th day of June, 2010
V. RAMKUMAR,
(JUDGE)
sj