High Court Kerala High Court

Joy vs State Of Kerala on 16 July, 2010

Kerala High Court
Joy vs State Of Kerala on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2678 of 2010()


1. JOY, S/O.ANTONY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/07/2010

 O R D E R
                      V.RAMKUMAR, J.
                 ---------------------------------
                 Crl.M.C.No.2678 of 2010
                 ----------------------------------
           Dated this the 16th day of July, 2010

                             ORDER

Petitioner, who is the sole accused in S.C.

No.141 of 2008 on the file of the Additional Sessions

Judge, Thrissur for an offence punishable under Section

8(1) and (2) of the Abkari Act, seeks a direction to the said

Judge 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 Additional Sessions Judge, Thrissur and seeks

regular bail.

Accordingly, this Crl.M.C. is disposed of permitting

the petitioner to surrender before the learned Judge and

file an application for regular bail within a period of two

Crl.M.C.No.2678/2010
: 2 :

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.

V.RAMKUMAR, JUDGE

skj