IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1095 of 2009()
1. MANYKKUTTAN, S/O.MANUEL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/03/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 1095 OF 2009
---------------------------------
Dated this the 23rd day of March, 2009
O R D E R
This petition is filed with a prayer to quash Annexure A
charge sheet or in the alternative to direct the Sessions Court,
Thiruvananthapuram to consider and dispose of the bail
applicable to be submitted by the petitioner at the time of his
surrender on the date of filing itself. I do not find any reason to
quash proceedings such now. So far as second prayer is
concerned, if the case is transferred to the Long Pending Register
and is pending there, I direct the learned Sessions Judge, in case
of surrender and moving a bail application by the petitioner,
consider the same as expeditiously as possible. If it is not in the
Long Pending Register let it be considered on the date of
surrender itself. At any rate, in order to enable the learned
Sessions Judge to pass orders expeditiously, let the surrender
and moving of the bail application shall be done in the early hours
of the working day.
M.N. KRISHNAN, JUDGE
vkm