High Court Kerala High Court

Kunhikoya vs The State Of Kerala on 30 July, 2010

Kerala High Court
Kunhikoya vs The State Of Kerala on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3041 of 2010()


1. KUNHIKOYA,S/O.ATTAKOYA,BELLA KADAPURAM,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/07/2010

 O R D E R
                      V. RAMKUMAR, J.
                     = = = = = = = = =
                 Crl.M.C.No.3041 of 2010
                  = = = = = = = = = = =
              Dated: 30th day of July , 2010

                           ORDER

Petitioner, who is the accused in L.P.No.14/2010 arising

out of C.C.No.461/2007 on the file of the J.F.C.M Court-II,

Hosdurg for offences punishable under Sections 411 and 379

IPC, 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 J.F.C.M Court-II, Hosdurg and seeks regular bail.

Crl.M.C.No.3041 of 2010
2

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

petitioner to surrender before the learned Magistrate and file

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.

Dated this the 30th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb