IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3444 of 2010()
1. MANI, S/O RAGHAVAN, NEDUMPURATHU
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.P.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.3444 of 2010
= = = = = = = = = = = = = = =
Dated:18.08.2010
ORDER
Petitioner, who is the sole accused in C.P.No.76/2007 on the
file of the J.F.C.M, Thiruvalla for offences punishable under
Sections 8(1) and (2) of the Kerala Abkari Act 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 one month 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)
sj