IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2289 of 2010()
1. JYOTHISH KUMAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.AJITH MURALI
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.2289 of 2010
--------------------------------------
Dated this the 25th day of June, 2010
ORDER
The petitioners, who are accused Nos.1 and 2 in
Crime No.440/2010 of Chadayamangalam Police Station
for an offence punishable under Section 498(A) of I.P.C.
seek a direction to the 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. Court-II, Kottarakkara 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
Crl.M.C.No.2289/2010
: 2 :
comply with the above condition, they shall be released
on bail on appropriate conditions.
Sd/-
V.RAMKUMAR, JUDGE
skj
True copy
P.A. to Judge