IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1449 of 2009()
1. LALU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/04/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Crl.M.C. No.1449 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 30th day of April, 2009
O R D E R
Petitioner who is the 17th accused in Crime No. 292/2000
of the Kottiyam Police Station for offences punishable under
Sections3, 4, 5(b) of Immoral Traffic Prevention Act, 1956 and
whose case is now pending before the Judicial First Class
Magistrate Court-II, Kollam as L.P. No. 239/2007 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.
3. 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, if any, against him.
V.RAMKUMAR,
JUDGE.
mn.