High Court Kerala High Court

M.T.Muhammed vs State Of Kerala on 19 August, 2010

Kerala High Court
M.T.Muhammed vs State Of Kerala on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3480 of 2010()


1. M.T.MUHAMMED, S/O. ALAVI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/08/2010

 O R D E R
                       V.RAMKUMAR, J.
               ----------------------------------------
                  Crl.M.C.No.3480 of 2010
               ----------------------------------------
          Dated this the 19th day of August, 2010

                              ORDER

Petitioner who is the first accused in Crime

No.440/2005 of Pathanamthitta Police Station for offences

punishable under Sections 143 & 365 read with Section

149 I.P.C. and whose case is now pending before the Chief

Judicial Magistrate, Pathanamthitta as L.P. No.15 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 Chief Judicial Magistrate and seeks regular

bail.

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

the petitioner to surrender before the learned Magistrate

Crl.M.C.No.3480/2010
: 2 :

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.

V.RAMKUMAR, JUDGE

skj