High Court Kerala High Court

K.C.Padma Kumar vs The Station House Officer on 13 July, 2010

Kerala High Court
K.C.Padma Kumar vs The Station House Officer on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2660 of 2010()


1. K.C.PADMA KUMAR, S/O. CHELLAYYA,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER, KELAKAM
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/07/2010

 O R D E R
                               V. RAMKUMAR, J.
                     ........................................................
                        Crl.M.C. No. 2660 of 2010
                    ..........................................................
                     Dated: 13th day of July, 2010

                                          ORDER

Petitioner who is the accused in Crime No. 2 of
2009 of Kelakam Police Station for offences punishable
under Sections 323, 324 and 498 (A) I.P.C. and whose
case is now pending before the J.F.C.M. Kuthuparamba
as C.C. No. 169 of 2009, 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.

V. RAMKUMAR,
(JUDGE)